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 369] [Entire Act]

State of Tamilnadu - Subsection

Section 369(2) in The Madurai City Municipal Corporation Act, 1971

(2)The Commissioner may farm out the collection of such rents, and fees for any period not exceeding three years at a time on such terms and conditions as he may think fit.