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 307(1)] [Section 307] [Entire Act]

State of Madhya Pradesh - Subsection

Section 307(1)(a) in The M.P. Municipalities Act, 1961

(a)a notice or order issued or other action taken by the President under Sections 183 (5) (a) and (b), 184, [x x x] [The figure '187', omitted by M.P. Act No. 29 of 2003.], 190, 203, 205, 206, 207, 209, 210, 211, 212, 229, 268 and 283 or any rules or bye-laws made for the purposes of the said sections for any order made appealable by such rules or bye-laws or any order granting or refusing to grant a licence or permission, may appeal to the Council within thirty days from the date of such order and such appeal shall be heard and disposed of by the Council in the prescribed manner;