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 257] [Entire Act]

State of Karnataka - Subsection

Section 257(3) in Karnataka Municipalities Act, 1964

(3)The Municipal Commissioner or Chief Officer shall consider all objections received within the said period, giving any person affected by the notice an opportunity of being heard during such consideration and may thereupon make a declaration in accordance with the notice published under sub-section (1), with such modifications, if any, as he may think fit but not so as to extend its application.