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 253] [Entire Act]

State of Maharashtra - Subsection

Section 253(2) in The Maharashtra Municipal Corporations Act, 1949

(2)Every such notice shall be signed in the manner prescribed in the bye-laws and shall be accompanied by such documents and plans as may he so prescribed.