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 1] [Section 35A] [Entire Act] State of Madhya Pradesh - Subsection Section 35A(2) in The M.P. Municipalities Act, 1961 (2)No order under sub-section (1) shall be passed unless reasonable opportunity has been given to the person concerned to furnish an explanation.]