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 403] [Entire Act] State of Chattisgarh - Subsection Section 403(9) in The Chhattisgarh Municipal Corporation Act, 1956 (9)The Corporation may frame bye-law's for the conduct of business before the Appeal Committee.