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 380(1)] [Section 380] [Entire Act] State of Jammu-Kashmir - Subsection Section 380(1)(b) in Jammu and Kashmir Municipal Corporation Act, 2000 (b)for the issue, in connection with any inquiry or proceedings before that court under this Act or bye-law, of any summons or other process;