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 394] [Entire Act]

State of Madhya Pradesh - Subsection

Section 394(2) in The M.P. Municipal Corporation Act, 1956

(2)The Government may, from time to lime, by a like notification, determine by what person any fee prescribed under clause (a) of sub-section (1) shall be payable.