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 320] [Entire Act]

State of Uttar Pradesh - Subsection

Section 320(1) in The U.P. Municipalities Act, 1916

(1)The Court deciding the appeal shall have power to award costs at its discretion.