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 2] [Section 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(4) in The Madurai City Municipal Corporation Act, 1971

(4)The Government may, by notification, declare their intention --
(a)to exclude from the City any local area in the vicinity thereof and defined in such notification;
(b)to include within the City any local area comprised therein and defined in such notification:
Provided that no cantonment shall be included within the City.