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 37] [Entire Act]

State of Karnataka - Subsection

Section 37(3) in Karnataka Slum Areas (Development) Act, 1973

(3)The Board may appoint such other officials and servants as it considers necessary for the efficient performance of its functions.