Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 457(3)] [Section 457] [Entire Act] State of Maharashtra - Subsection Section 457(3)(d) in The Maharashtra Municipal Corporations Act, 1949 (d)the determination of the services under the municipality to be treated as essential services for the purposes of Chapter V.