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 181] [Entire Act]

State of Madhya Pradesh - Subsection

Section 181(1) in The M.P. Municipalities Act, 1961

(1)A Council may, at any time, by a notice exhibited in any private street or part thereof give intimation of its intention to declare the same a public street, and unless within one month next after such notice is first exhibited, the owner or the majority of the several owners of such private street or a part of the street, lodges or lodge objections thereto with the Council, the Council may, by a notice exhibited in such street, or such part thereof, declare the same to be public street vested in the Council.