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 385H(11)] [Section 385H] [Entire Act]

State of West Bengal - Subsection

Section 385H(11)(b) in West Bengal Municipal Act, 1993

(b)at least one member who shall be a professional from the area of municipal management, finance, taxation or law to be appointed by the State Government.