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 408] [Entire Act] State of Tamilnadu - Subsection Section 408(c) in The Madurai City Municipal Corporation Act, 1971 (c)without the sanction in writing of the Commissioner or an order in writing of a Magistrate, re-open a grave already occupied; or