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 2] [Section 62] [Entire Act]

State of Uttar Pradesh - Subsection

Section 62(3) in The U.P. Municipalities Act, 1916

(3)Any order passed by a servant of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.] in the exercise of a power conferred on him under sub-section (1) shall be liable to rescission or revision by the Executive Officer [or Medical Officer of Health] [Added by U.P. Act No. 5 of 1932.] [as the case may be] [Inserted by U.P. Act No. 26 of 1964.].