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 67(3)] [Section 67] [Entire Act]

State of Gujarat - Subsection

Section 67(3)(c) in The Gujarat Provincial Municipal Corporations Act, 1949

(c)in any emergency, take such immediate action for the service of safety of the public or the protection of the property of the Corporation as the emergency shall appear to him to justify or to require notwithstanding that such action cannot be taken under this Act without the sanction, approval or authority of some other municipal authority or of the [State] [This word substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government: