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 353] [Entire Act]

State of Tamilnadu - Subsection

Section 353(2) in Tamil Nadu District Municipalities Act, 1920

(2)Every such suit shall be commenced within three years after the date on which the cause of action arose.