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 1] [Section 16] [Entire Act]

State of Bihar - Subsection

Section 16(2) in The Bihar State Housing Board Act, 1982

(2)
(a)The appointment of the Chairman, Managing Director, Secretary, the Housing Chief Engineer and Chief Accounts Officer shall be made by the State Government and the appointment of other officers and employees of the Board shall be made by the Board.
(b)The Secretary to the Board shall perform the following functions:-
(i)Submission of matters for considerations or orders of the Board,
(ii)Communication of orders and resolutions of the Board.
(iii)Control over the general administration of the Board, and
(iv)Functions prescribed by the State Government from time to time,