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 54] [Entire Act]

State of Madhya Pradesh - Subsection

Section 54(1) in The M.P. Municipal Corporation Act, 1956

(1)The Commissioner for the Corporation shall be appointed by the Government for a renewable period not exceeding five years.