Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 28(4)] [Section 28] [Entire Act] State of Tamilnadu - Subsection Section 28(4)(d) in The Madurai City Municipal Corporation Act, 1971 (d)the person who shall be the chairman of the joint committee or the manner in which he shall be elected or appointed;