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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(5) in The Maharashtra Municipal Property Tax Board Act, 2011

(5)The person appointed as a chairperson or a Member of the Board may, by writing under his hand addressed to the Governor, resign his office.