Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 401(1)] [Section 401] [Entire Act] State of Madhya Pradesh - Subsection Section 401(1)(b) in The M.P. Municipal Corporation Act, 1956 (b)the name and residence of the intending plaintiff and of his advocate, pleader or agent, if any, for the purpose of the suit; and