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] [Entire Act]

State of Maharashtra - Section

Section 460N in The Mumbai Municipal Corporation Act, 1888

460N. Security to be taken for performance of contracts.

- The General Manager shall require sufficient security for the due performance of every contract into which he enters under section 460M and may, [in his discretion] [These words were substituted for the words 'with the approval of the Member-in-Charge' by Maharashtra 27 of 1999, Section 172, (w.e.f. 23-4-1999).], require security for the due performance of any other contract into which he enters under this Act.Acquisition and disposal of property