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 40] [Entire Act]

State of Haryana - Subsection

Section 40(4) in Haryana Municipal Corporation Act, 1994

(4)Each committee shall elect one of its members as the Chairman and another member as the Vice-Chairman :Provided that the Mayor shall be the ex-officio Chairman of the Finance and Contract Committee.