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 80(5)] [Section 80] [Entire Act]

State of Madhya Pradesh - Subsection

Section 80(5)(i) in The M.P. Municipal Corporation Act, 1956

(i)no property vesting in the Corporation in trust shall be leased, sold or otherwise conveyed in a manner that is likely to pre-judicially affect the purpose of the trust subject to which such property is held;