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 358(3)] [Section 358] [Entire Act]

State of Madhya Pradesh - Subsection

Section 358(3)(l) in The M.P. Municipalities Act, 1961

(l)the provision of secondary means of access for the removal of house refuse;