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 94] [Entire Act]

State of Tamilnadu - Subsection

Section 94(a) in The Coimbatore City Municipal Corporation Act, 1981

(a)the Commissioner shall be bound by any resolution of the standing committee fixing terms, rates of maximum prices for a particular case or for any class of cases;