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 442(1)] [Section 442] [Entire Act]

State of Madhya Pradesh - Subsection

Section 442(1)(c) in The M.P. Municipal Corporation Act, 1956

(c)the Administration shall be deemed to be the Corporation and shall exercise the power and perform the duties conferred or imposed by or under this Act on the Corporation, the [Mayor-in-Council], the Appeal Committee and the Commissioner: