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 80(2)] [Section 80] [Entire Act] State of Gujarat - Subsection Section 80(2)(e) in The Gujarat Municipalities Act, 1963 (e)All lands and public buildings transferred to it by the Government by gift or otherwise, for local public purposes.