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 257D(1)] [Section 257D] [Entire Act] State of Tamilnadu - Subsection Section 257D(1)(b) in Chennai City Municipal Corporation Act, 1919 (b)such owner or owners fail to comply within sixty days with such notice, or