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 416] [Entire Act]

State of Madhya Pradesh - Subsection

Section 416(2) in The M.P. Municipal Corporation Act, 1956

(2)The decision of the High Court under sub-section (1) shall be binding on the Government and the Corporation.