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 2] [Section 80] [Entire Act]

State of Gujarat - Subsection

Section 80(1) in The Gujarat Municipalities Act, 1963

(1)A municipality may acquire and hold property both moveable and immovable, whether within or without the limits of the municipal borough.