Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 250] [Entire Act] State of Gujarat - Subsection Section 250(4) in The Gujarat Municipalities Act, 1963 (4)The municipal fund shall be liable to pay the expenses of any civil proceeding prosecuted or defended on its behalf.