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 3] [Entire Act]

State of Bihar - Subsection

Section 3(7) in Bihar Regional Development Authority Act, 1974

(7)The Chairman, if he is a person nominated by the State Government under clause (a) of sub-section (3) of section 3; and the Vice-Chairman shall hold office during the pleasure of the State Government;