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 355(2)] [Section 355] [Entire Act] State of Madhya Pradesh - Subsection Section 355(2)(ii) in The M.P. Municipalities Act, 1961 (ii)conditions subject to which the [President-in-Council] [Substituted by M.P. Act No. 20 of 1998.] is to exercise the powers of the Council;