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 307(4)] [Section 307] [Entire Act] State of Tamilnadu - Subsection Section 307(4)(c) in The Madurai City Municipal Corporation Act, 1971 (c)the means of lighting, water-supply, common bathing arrangements and common privy accommodation to be provided for the use of the tenants;