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 81] [Entire Act]

State of Punjab - Subsection

Section 81(2) in Punjab Municipal Act, 1911

(2)[ An application made under sub-section (1) shall be in writing and shall be signed by the [president, a vice-president or the secretary] [Inserted by Punjab Act No. 2 of 1923.] of the committee, but it shall not be necessary to present it in person.]