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 Madhya Pradesh - Section

Section 2 in The M.P. Municipal Corporation (Transfer of Immovable Property) Rules, 1994

2. Definitions.

- In these rules, unless the context otherwise requires :-
(a)"Act" means the Madhya Pradesh Municipal Corporation Act, 1956 (No. 23 of 1956);
(b)"Section" means a section of the Act;
(c)"Commissioner" means a Commissioner as defined in clause (11) of Section 5.