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 1] [Section 100(1)] [Section 100] [Entire Act] State of Madhya Pradesh - Subsection Section 100(1)(g) in The M.P. Municipalities Act, 1961 (g)all lands and/or other property transferred to the Council by the State Government or acquired by gift, purchase or otherwise, for public purposes.