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 1] [Section 32] [Entire Act]

State of Maharashtra - Subsection

Section 32(2) in The City of Nagpur Corporation Act, 1948

(2)The presiding authority may, in case of grave disorder arising in the meeting, suspend the meeting for a period not exceeding three days.