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 4] [Section 105B(1)] [Section 105B] [Entire Act] State of Maharashtra - Subsection Section 105B(1)(c) in The Mumbai Municipal Corporation Act, 1888 (c)that any corporation premises in the occupation of any person are required by the corporation in the public interest,