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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(2) in The West Bengal Valuation Board Act, 1978

(2)The Chairman shall be a person who is or has been an officer of the State Government [not below the rank of Secretary including ex officio Secretary [***] [Words within third brackets Substituted for the words 'not below the rank of a Secretary.' by W. B. Act 12 of 1988.].]