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 72B] [Entire Act]

State of Madhya Pradesh - Subsection

Section 72B(4) in The M.P. Municipalities Act, 1961

(4)The Council shall be competent to determine the territorial area of Mohalla Committees :Provided that the Mohallas included in the territorial area of any Mohalla Committee shall be contiguous.