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 33(3)] [Section 33] [Entire Act]

State of Jharkhand - Subsection

Section 33(3)(iii) in Bihar Excise Act, 1915

(iii)any opinion which the Chairman or the member of the District Board or the Municipal Commissioners [or Councillor of a Corporation] [Inserted by Act 6 of 1985.], as the case may be, may wish to record on the said proposals.