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 97] [Entire Act]

State of Uttar Pradesh - Subsection

Section 97(2) in The U.P. Municipalities Act, 1916

(2)Every such contract shall be signed, -
(a)by the President or a [* * *] [Omitted by U.P. Act No. 49 of 2007.] and by the executive officer or a secretary; or
(b)by any person or persons empowered under sub-section (2) or (3) of the previous section to sanction the contract if further and in like manner empowered in this behalf by the [Municipality] [Substituted by U.P. Act No. 12 of 1994.].