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]

State of Karnataka - Subsection

Section 43(5) in Karnataka Municipalities Act, 1964

(5)The [Municipal Commissioner] [Substituted by Act 33 of 1984 w.e.f. 26-6-1984.] or the Chief Officer shall, whenever they address communications to Government, simultaneously forward copies thereof to the President.]