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 47] [Entire Act]

State of Chattisgarh - Subsection

Section 47(4) in The Chhattisgarh Municipal Corporation Act, 1956

(4)Every Committee appointed under Section [x x x] 48 shall at its first meeting elect one of its elected Councillors to be its Chairman.