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 120] [Entire Act]

State of Madhya Pradesh - Subsection

Section 120(3) in The M.P. Municipalities Act, 1961

(3)For the purposes of examining the accounts by the Council, the Council shall have access to all the Municipal accounts and to all records and correspondence relating thereto, and the Chief Municipal Officer shall furnish to the Council any explanation concerning the receipts and expenditure which it may call for.