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 106(4)] [Section 106] [Entire Act]

State of Tamilnadu - Subsection

Section 106(4)(c) in The Madurai City Municipal Corporation Act, 1971

(c)where an authority empowered to dismiss or to remove a person or to reduce him in ranks is satisfied that in the interests of the security of the State it is not expedient to give to that person such an opportunity.