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 144] [Entire Act]

State of Gujarat - Subsection

Section 144(3) in The Gujarat Municipalities Act, 1963

(3)Every grant under this section shall be made after due appropriation made by the State Legislature by law in this behalf.