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 2] [Entire Act]

State of Bihar - Subsection

Section 2(20) in The Bihar Municipal Act, 2007

(20)"Chief Councillor" means-
(i)in relation to a Municipal Corporation, the Mayor,
(ii)in relation to a Municipal Council, the Municipal Chairperson, and
(iii)in relation to a Nagar Panchayat, the Municipal President;