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 22(1)] [Section 22] [Entire Act]

Nagpur Province - Subsection

Section 22(1)(b) in The City of Nagpur Corporation Act, 1948

(b)issue to every person on the said list a notice of demand requiring him to pay the arrears within thirty days from the date of service of such notice; and