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 132(6)] [Section 132] [Entire Act] State of Madhya Pradesh - Subsection Section 132(6)(h) in The M.P. Municipal Corporation Act, 1956 (h)a betterment tax on properties whose value may have improved as a result of town planning scheme undertaken by the Corporation;