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 35A] [Entire Act]

State of Chattisgarh - Subsection

Section 35A(2) in The Chhattisgarh Municipalities Act, 1961

(2)No order under sub-section (1) shall be passed unless reasonable opportunity has been given to the person concerned to furnish an explanation,] [Inserted by M.P. Act No. 18 of 1997.]