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 452(2)] [Section 452] [Entire Act] State of Tamilnadu - Subsection Section 452(2)(c) in The Madurai City Municipal Corporation Act, 1971 (c)Every order of the Commissioner or other municipal authority granting or refusing to grant a licence or permission shall be published on the notice board of the corporation.