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 1] [Section 308(1)] [Section 308] [Entire Act] State of Madhya Pradesh - Subsection Section 308(1)(d) in The M.P. Municipalities Act, 1961 (d)any order of the Council, President or the Chief Municipal Officer, as the case may be, granting or refusing to grant a licence or permission,