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 256] [Entire Act]

State of Gujarat - Subsection

Section 256(2) in The Gujarat Municipalities Act, 1963

(2)The pay and allowances of an officer posted in accordance with sub-section (1) shall during the period of posting, be paid by the municipality from its fund.