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 261] [Entire Act]

State of Tamilnadu - Subsection

Section 261(3) in The Madurai City Municipal Corporation Act, 1971

(3)The Commissioner shall, with all reasonable speed, cause the said work to be completed, the ground to be filled in, the said street, drain, or premises to be repaired and the rubbish occasioned thereby to be removed.