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] [Entire Act]

State of Punjab - Section

Section 572 in The Punjab Municipal Act, 1999

572. Evidence of officer or employee of the Municipality.

- No officer or other employee of the Municipality shall, in any legal proceeding to which the Municipality is not a party, be required to produce any register or document the contents of which can be proved under section 571 by a certified copy or to appear as a witness to prove any matter or transaction recorded therein, save by order of the court made for special cause.