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 94] [Entire Act]

State of Chattisgarh - Subsection

Section 94(7) in The Chhattisgarh Municipalities Act, 1961

(7)[ The State Government may transfer any officer or servant of a Council mentioned in sub-section (1) and (2) and in receipt of total emoluments exceeding one hundred rupees to any other Council.] [Substituted by M.P. Act No. 32 of 1967.]