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(22)] [Section 306] [Entire Act] State of Tamilnadu - Subsection Section 306(22)(e) in Tamil Nadu District Municipalities Act, 1920 (e)for the period within which corpses must be conveyed to a burial or burning ground, and the mode of conveyance of corpses through public places;