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 2] [Entire Act]

State of Jharkhand - Subsection

Section 2(26) in Jharkhand Municipal Act, 2011

(26)"Chairperson" and " Vice-Chairperson" mean -
(a)in relation to a Municipal Corporation, the Mayor and the Deputy Mayor respectively; and
(b)in relation to a Municipal Council, and a Nagar Panchayat, the Chairperson and the Vice-Chairperson respectively;