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 289(1)] [Section 289] [Entire Act]

State of Madhya Pradesh - Subsection

Section 289(1)(b) in The M.P. Municipalities Act, 1961

(b)give notice of death to the Chief Municipal Officer who shall cause the carcass to be disposed of.