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] [Entire Act]

State of Uttar Pradesh - Section

Section 4 in The Hastinapur Town Development Board Act, 1954

4. Constitution of the Board.

(1)The Board shall consist of the following members, namely,-
(a)a Chairman to be appointed by the State Government after consultation with the Central Government ;
(b)two persons to represent the Central Government to be appointed by the State Government after consultation with the Central Government ;
(c)two persons to represent the State Government to be appointed by the State Government.
(2)The names of members appointed under sub-section (1) shall be published in the Official Gazette, and every such appointment shall take effect from the date on which it is so published.