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 308(1)] [Section 308] [Entire Act]

State of Madhya Pradesh - Subsection

Section 308(1)(a) in The M.P. Municipalities Act, 1961

(a)any notice or order issued or other action taken by the Council under Sections 193, 197, 219 and 231 or under any rules or bye-laws made for the purposes of the said sections and any order made appealable by such rules or bye-laws;