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 2] [Entire Act]

State of Punjab - Subsection

Section 2(46) in The Punjab Municipal Act, 1999

(46)"Municipality" means an institution of self-government and defined as -
(i)a Municipal Corporation in clause (41);
(ii)a Municipal Council in clause (42); and
(iii)a Nagar Panchayat in clause (47);