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 26] [Entire Act]

State of Tamilnadu - Subsection

Section 26(2) in The Tamil Nadu Acquisition of Hoardings Act, 1985

(2)Every such Committee shall consist of-
(a)an officer of the Police Department not below the rank of a Deputy Commissioner of Police or a Superintendent of Police;
(b)a representative of the local authority concerned;
(c)not more than five other official members to be appointed by the Government.