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 129] [Entire Act]

State of Telangana - Subsection

Section 129(e) in Greater Hyderabad Municipal Corporation Act, 1955

(e)where the Government sanctions the project subject to modification, it shall be returned to the Corporation for reconsideration;