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 517A] [Entire Act]

State of Kerala - Subsection

Section 517A(c) in Kerala Municipality Act, 1994

(c)"notified document" means any document of the Municipality notified by the Government under sub-section (2) of section 5173.