Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 162A(1)] [Section 162A] [Entire Act] State of Tamilnadu - Subsection Section 162A(1)(c) in Chennai City Municipal Corporation Act, 1919 (c)any other matter referred to the Finance Commission by the Governor in the interest of sound finance of the corporation.