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] [Entire Act]

State of Maharashtra - Section

Section 17 in The Maharashtra Maritime Board Act, 1996

17. Chief Executive Officer of Board

(1)The State Government shall appoint the Chief Executive Officer of the Board.
(2)The salary, allowances and other conditions of service of the Chief Executive Officer shall be such as may be prescribed by the rules.