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 438] [Entire Act]

State of Tamilnadu - Subsection

Section 438(1) in The Madurai City Municipal Corporation Act, 1971

(1)If, in respect of any of the matter specified in section 433, the council has failed to make any bylaws or if the by-laws made by it are not, in the opinion of the Government adequate, the Government may make rules providing for such matters and to such extent as they may think fit.