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 217K] [Entire Act] State of Tamilnadu - Subsection Section 217K(2) in Tamil Nadu District Municipalities Act, 1920 (2)No order under this section adversely affecting a person shall be made unless that person has had a reasonable opportunity of making his representation.