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 94(3)] [Section 94] [Entire Act] State of Madhya Pradesh - Subsection Section 94(3)(i) in The M.P. Municipalities Act, 1961 (i)in case of any Council, relax the provisions of sub-section (1) or sub-section (2) as the case may be, subject to such conditions as it may think fit to impose; or