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 358(3)] [Section 358] [Entire Act] State of Chattisgarh - Subsection Section 358(3)(l) in The Chhattisgarh Municipalities Act, 1961 (l)the provisions of secondary means of access for the removal of house refuse;