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 60] [Entire Act]

State of Madhya Pradesh - Subsection

Section 60(3) in The M.P. Municipalities Act, 1961

(3)Nothing in this section shall be construed to limit or abridge the power of the presiding authority at any time to cause any person who interrupts proceeding to be removed.