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 320] [Entire Act]

State of Maharashtra - Subsection

Section 320(3) in The Maharashtra Municipal Corporations Act, 1949

(3)The Commissioner may, on receipt of such application and plan, register the said place in a register which shall be kept for this purpose.