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 32] [Entire Act]

State of Uttar Pradesh - Subsection

Section 32(d) in The U.P. Municipalities Act, 1916

(d)record in writing for the consideration of a [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or of such committee, any observations as [it] [Substituted by U.P. Act No. 7 of 1949.] thinks proper in regard to the proceedings or duties of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or committee.