Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 423] [Entire Act] State of Chattisgarh - Subsection Section 423(5) in The Chhattisgarh Municipal Corporation Act, 1956 (5)The person or persons appointed under clause (b) of sub-section (1) may, if the State Government so directs, receive payment for his or their services from the Municipal Fund.