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 127A(2)] [Section 127A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 127A(2)(e) in The M.P. Municipalities Act, 1961

(e)buildings and lands or portions thereof used exclusively for public worship or public charity such as mosques, temples, churches, dharamshalas, gurudwaras, hospitals, dispensaries, orphanages, alms houses, drinking water fountains, infirmaries for the treatment and care of animals and public burial grounds, or other places for the disposal of the dead ;