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 43] [Entire Act]

State of Rajasthan - Subsection

Section 43(15) in Rajasthan Municipalities Act, 2009

(15)The Chairperson of a Municipality may receive out of the municipal fund such monthly allowances and facilities as may be prescribed.