Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 173] [Entire Act]

State of Madhya Pradesh - Subsection

Section 173(2) in The M.P. Municipalities Act, 1961

(2)Effect shall be given by the Council to every decision in any appeal or revision against any such claim.