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 92] [Entire Act]

State of Himachal Pradesh - Subsection

Section 92(2) in The Himachal Pradesh Municipal Corporation Act, 1994

(2)The State Government shall not pass any order under sub-section (1) to the prejudice of any person without giving him a reasonable opportunity of being heard.