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] [Entire Act]

State of Tamilnadu - Section

Section 347 in The Madurai City Municipal Corporation Act, 1971

347. Limitation of compensation.

- No person shall be entitled, save as provided in sections 333 and 343, to compensation for any damages sustained by reason of any action taken by a municipal authority in pursuance of its powers under this Chapter.