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 Assam - Subsection

Section 5(8) in Guwahati Metropolitan Development Authority Act, 1985

(8)The State Government may, if it thinks fit, terminate the appointment of any nominated member before the expiry of his term of office.