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 439(1)] [Section 439] [Entire Act]

State of Jharkhand - Subsection

Section 439(1)(b) in Jharkhand Municipal Act, 2011

(b)to show cause, within such period as may be stated in the notice, why such alterations should not be made.