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] [Entire Act]

State of Chattisgarh - Section

Section 122 in The Chhattisgarh Municipal Corporation Act, 1956

122. Attachment of municipal fund for securing payments.

- If the Corporation fails to make any payment as required by sub-section (2) of Section 120, the Government may attach the Municipal Fund or any part thereof, and the provisions of sub-section (2) of Section 121 shall, with all necessary modifications, be deemed to apply.