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 304] [Entire Act] State of Assam - Subsection Section 304(3) in Assam Municipal Act, 1956 (3)The Chief Commissioner may cancel their confirmation of any such bye-law and thereupon the bye-law shall cease to have effect.