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 288] [Entire Act]

State of Tamilnadu - Subsection

Section 288(2) in The Madurai City Municipal Corporation Act, 1971

(2)Every such application and plan shall contain the particulars and be prepared in the manner required under rules or by-laws.