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 289(1)] [Section 289] [Entire Act] State of Chattisgarh - Subsection Section 289(1)(b) in The Chhattisgarh Municipalities Act, 1961 (b)give notice of death to the Chief Municipal Officer who shall cause the carcass to be disposed of.