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 104] [Entire Act]

State of Tamilnadu - Subsection

Section 104(1) in The Madurai City Municipal Corporation Act, 1971

(1)In addition to the officers appointed under sub-section (2) of section 11, the corporation establishment shall consist of the following classes of officers, namely:-
Class I ... All heads of departments in the corporationother than officers appointed under sub-section (2) of section11.
Class II ... All officers appointed to assist Class Iofficers.
Class III ... All other (not being persons holding posts in aservice classified by the Government as a basic service)appointed to serve under the corporation.
Class IV ... All persons holding posts in a serviceclassified by the Government as a basic service.