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 131(3)] [Section 131] [Entire Act]

State of Madhya Pradesh - Subsection

Section 131(3)(b) in The M.P. Municipal Accounts Rules, 1971

(b)President- upto Rupees 50,000 in case of Municipal Council and upto Rupees 25,000 in case of Nagar Panchayat.