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 282(1)] [Section 282] [Entire Act] State of Tamilnadu - Subsection Section 282(1)(i) in The Madurai City Municipal Corporation Act, 1971 (i)to make such alterations as may be specified in the said notice with the object of bringing the work in conformity with the said plans, specifications or provisions; or