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 66A(1)] [Section 66A] [Entire Act]

State of Maharashtra - Subsection

Section 66A(1)(a) in The Mumbai Municipal Corporation Act, 1888

(a)not less than seven clear day's notice in writing specifying the questions has been given to the Municipal Secretary;