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 293] [Entire Act]

State of Kerala - Subsection

Section 293(4) in Kerala Municipality Act, 1994

(4)It shall include necessary provision for all fixed charges and discharge of debts.