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 47] [Entire Act]

State of Chattisgarh - Subsection

Section 47(2) in The Chhattisgarh Municipal Corporation Act, 1956

(2)The Corporation may, by a specific resolution passed by the votes of not less than two-third of the total number of elected Councillors, delegate any of its powers and functions to the concerned Committees mentioned in Section 46.