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 2] [Section 51] [Entire Act]

State of Gujarat - Subsection

Section 51(4) in The Gujarat Provincial Municipal Corporations Act, 1949

(4)[ No new permanent office of which the minimum monthly salary, exclusive of allowances, exceeds such amount as may be fixed by the State Government by a general or special order from time to time in the case of each Corporation shall be created except with the previous sanction of the Corporation and no new office of which the minimum or maximum monthly salary exclusive of allowances exceeds such amount as may be fixed in this behalf by the State Government, by a general or special order, from time to time in the case of each Corporation shall be created except with the previous sanction of the State Government.] [Sub-section (4) was substituted by Gujarat 1 of 1979, Section 5(i) (w.r.e.f. 26-09-1978) (w.r.e.f. 26-09-1978).]