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 228] [Entire Act]

State of Uttar Pradesh - Subsection

Section 228(2) in The U.P. Municipalities Act, 1916

(2)The word "prescribed" in sub-section (1) means prescribed by rule under Section 235.