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 122] [Entire Act]

State of Madhya Pradesh - Subsection

Section 122(2) in The M.P. Municipalities Act, 1961

(2)If within any period fixed by an order made by the State Government under sub-section (1), the Municipal authority concerned fails to comply with such orders, the provisions relating to defaults contained in Section 327. shall with all necessary modifications, be deemed to apply to this case and the State Government shall act accordingly.