Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 464(1)] [Section 464] [Entire Act] State of Tamilnadu - Subsection Section 464(1)(c) in The Madurai City Municipal Corporation Act, 1971 (c)if such person does not reside in the City and his address elsewhere is known to the Commissioner, by sending the same to him by registered post; or