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 83] [Entire Act]

State of Assam - Subsection

Section 83(3) in Assam Municipal Act, 1956

(3)Every alteration made under sub-section (1) in the assessment register shall be signed by the Chairman or Vice-Chairman.