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 1] [Section 184] [Entire Act]

State of Madhya Pradesh - Subsection

Section 184(2) in The M.P. Municipal Corporation Act, 1956

(2)No such appeal shall be heard and determined unless-
(a)a written objection has been made and determined in accordance with the provisions of this Act; and
(b)the amount claimed from the appellant has been deposited by him in the Corporation office, and a receipt thereof has been filed with a memo of appeal.