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 35] [Entire Act]

State of Kerala - Subsection

Section 35(2) in Kerala District Administration Act, 1979

(2)All correspondence from the Government or officers working under the Government to the employees working under a district council or vice versa shall only be through the district council except to the extent otherwise permitted by the bye-laws of the district council and the rules made by the Government in this regard.