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 127(1)] [Section 127] [Entire Act] State of Madhya Pradesh - Subsection Section 127(1)(f) in The M.P. Municipalities Act, 1961 (f)[a tax on entertainments and amusements provided by any person into a municipal area;] [Substituted by M.P. Act No. 28 of 2018, dated 25.7.2018.]