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 104] [Entire Act]

State of Maharashtra - Subsection

Section 104(3) in The Maharashtra Maritime Board Act, 1996

(3)The Port Officer, appointed under the Indian Ports Act, shall be the ex-officio Chairman of a Local Advisory Committee.