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 306(1)] [Section 306] [Entire Act] State of Tamilnadu - Subsection Section 306(1)(b) in The Madurai City Municipal Corporation Act, 1971 (b)if any tank, well or low land is shown in such plans as to be conserved or filled up, to conserve or fill up such tank, well or low land.