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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(34B) in The Gujarat Provincial Municipal Corporations Act, 1949

(34B)"Municipal area" means the territorial area of a Corporation as referred to in clause (d) of article 243 P of the Constitution of India] [Clauses (34A) was inserted by Gujarat 16 of 1993, Section 2 (4).].