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 8] [Entire Act]

State of Telangana - Subsection

Section 8(3) in Greater Hyderabad Municipal Corporation Act, 1955

(3)Where a notification issued under sub-section (1) results in the material alteration of the existing [Member] [['Throughout the ActFor Substituted