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 283] [Entire Act]

State of West Bengal - Subsection

Section 283(1) in The Asansol Municipal Corporation Act, 1990.

(1)Notwithstanding anything contained in this Act with effect from such date as the State Government may by, notification appoint, all the powers and functions of the municipal authorities under this Act may be exercised and performed by a Board to be known as the Asansol Municipal Board until the municipal authorities commence to exercise their respective powers and perform their respective functions under this Act.