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 21] [Entire Act]

State of Jharkhand - Subsection

Section 21(1) in The Jharkhand Area Autonomous Council Act, 1994

(1)The Chairman of the Council shall be the ex-officio Chief Executive Councillor and the Vice-Chairman shall be its ex-officio Executive Councillor.