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 46] [Entire Act]

State of Himachal Pradesh - Subsection

Section 46(2) in The Himachal Pradesh Town and Country Planning Act, 1977

(2)Whenever the Chairman is granted leave the State Government may appoint a person to act as Chairman in his place.