Section 169H(a) in The Madurai City Municipal Corporation Act, 1971
(a)the members of the Armed Forces of the Union serving in any part of this State, to whom the provisions of the Army Act, 1950 (Central Act XLVI of 1950), the Air Force Act, 1950 (Central Act XLVI of 1950) or the Navy Act, 1957 (Central Act LXII of 1957) applies;