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 39] [Entire Act]

State of Haryana - Subsection

Section 39(2) in The Haryana Municipal Act, 1973

(2)The first appointments referred to in sub-section (1) shall be made in accordance with the rules made under this Act on the recommendation of a committee to be constituted by the State Government in this behalf.