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 127A(2)] [Section 127A] [Entire Act] State of Madhya Pradesh - Subsection Section 127A(2)(a) in The M.P. Municipalities Act, 1961 (a)buildings and lands owned by or vesting in-(i)the Union Government;(ii)the State Government;(iii)the Council;