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 19] [Entire Act]

State of Mizoram - Subsection

Section 19(2) in Chakma Autonomous District Council (Village Councils) Act, 2002

(2)The President shall be responsible for the compliance of all orders and notifications issued either by the District Council of State Government.