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 358(3)] [Section 358] [Entire Act] State of Madhya Pradesh - Subsection Section 358(3)(c) in The M.P. Municipalities Act, 1961 (c)the form of notice of erection of any building or execution of any work and the fee in respect of the same;