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 1] [Section 307] [Entire Act]

State of Madhya Pradesh - Subsection

Section 307(5) in The M.P. Municipalities Act, 1961

(5)The Council or the Appeal Committee, as the case may be, may allow any Executive Officer or any other official deputed by the Chief Municipal Officer for the purpose to appear before it in any appeal and to watch or represent the interest of the Council