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 32] [Entire Act]

State of Uttar Pradesh - Subsection

Section 32(c) in The U.P. Municipalities Act, 1916

(c)by order in writing require a [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or such committee to furnish such statements, accounts, reports or copies of documents, relating to the proceedings or duties of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] or committee, as [it] [Substituted by U.P. Act No. 7 of 1949.] thinks fit to call for; and