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] [Section 348] [Entire Act]

Nagpur Province - Subsection

Section 348(7) in The City of Nagpur Corporation Act, 1948

(7)Pending the receipt of orders on his application made before the expiry of a licence or permission, an applicant for the renewal of a licence or permission thereof shall be entitled to act as if it has been renewed.