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 192(1)] [Section 192] [Entire Act]

State of Tamilnadu - Subsection

Section 192(1)(i) in The Madurai City Municipal Corporation Act, 1971

(i)due regard shall be had, when making any such reduction or transfer, to all the requirements of this Act;