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 163(5)] [Section 163] [Entire Act]

State of Tamilnadu - Subsection

Section 163(5)(iii) in The Madurai City Municipal Corporation Act, 1971

(iii)the deduction of any expenses incurred by railway administration in the collection thereof; and