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 71] [Entire Act]

State of Tamilnadu - Subsection

Section 71(2) in Tamil Nadu District Municipalities Act, 1920

(2)Any municipal council, by special resolution, may, and every council which during three consecutive years has realised an income of one hundred thousand rupees from ordinary receipts, shall, if so required by the [State Government] [The words 'Provincial Government' were substituted for the words 'Local Government' by the Adaptation Order of 1937 and the word 'State' was substituted for 'Provincial' by the Adaptation Order of 1950], sanction a post of health officer and a post of municipal engineer.