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 138] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 138(2) in Jammu and Kashmir Municipal Corporation Act, 2000

(2)The Commissioner shall report to the Corporation every case in which any sum has been written of under sub-section (1).