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 182] [Entire Act]

State of Rajasthan - Subsection

Section 182(5) in Rajasthan Municipalities Act, 2009

(5)The conversion charges so realized shall be credited to the fund of the Municipality.