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]

Greater Bengaluru City Corporation -

Section 68 in THE BRUHAT BENGALURU MAHANAGARA PALIKE ACT, 2020

68. conferred on him by clause (b) of sub-section (5) of section 64.

Custody of records.- The Chief Commissioner shall be responsible for thecustody of all records of the corporation including all papers and documents connected