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 355(2)] [Section 355] [Entire Act] State of Madhya Pradesh - Subsection Section 355(2)(c) in The M.P. Municipalities Act, 1961 (c)[ the proportion in which the contributions shall be made by Councils concerned under the proviso to sub-section (3) of Section 86] [Inserted by M.P. Act No. 32 of 1967.];