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 432(1)] [Section 432] [Entire Act]

State of Tamilnadu - Subsection

Section 432(1)(a) in The Madurai City Municipal Corporation Act, 1971

(a)All rules made under section 431 shall be published in the Tamil Nadu Government Gazette and unless they are expressed to come into force on a particular day, shall come into force on the day on which they are so published.