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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(xlvii) in Rajasthan Municipalities Act, 2009

(xlvii)"officer of the Municipality" means a person holding for the time being an office created or continued by or under this Act but shall not include a member of the Municipality or of a committee as such;