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 355(2)] [Section 355] [Entire Act]

State of Madhya Pradesh - Subsection

Section 355(2)(xxxii) in The M.P. Municipalities Act, 1961

(xxxii)cases in which, and the authorities to whom, and the conditions subject to which, orders and decisions given under the provisions of this Act, and not expressly provided for as regards appeal, shall be appealable;