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 43] [Entire Act]

Bombay Presidency - Subsection

Section 43(4) in The Bombay Provincial Municipal Corporations Act, 1949

(4)The Commissioner shall [remain present at a meeting of the Standing Committee or of a sub-committee and take] part in the discussions thereat as a member of the said committee, but he shall not be at liberty to vote upon, or make, any proposition at such meeting.