Mobile View
Main Search Forums Advanced Search Disclaimer
User Queries
[Section 62(1)] [Section 62] [Complete Act]
Central Government Act
Section 62(1)(e) in The Manipur Municipalities Act, 1994.
(e) all public lamps, lamp- posts and apparatus connected there with or appertaining thereto, and all public gates, markets, slaughter houses and public buildings of every description which have been constructed or are maintained out of the municipal fund; and