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 44] [Entire Act]

State of Punjab - Subsection

Section 44(2) in Punjab Municipal Act, 1911

(2)[ In the absence of a written contract to the contrary, the committee may dispense with the services of any such person by giving the [Government concerned] [Substituted by Section 14 of Punjab Act No. 2 of 1923.] one month's previous notice.]