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 106] [Entire Act]

State of Tamilnadu - Subsection

Section 106(2) in The Madurai City Municipal Corporation Act, 1971

(2)The Government may -
(a)recover from the corporation the whole or such proportion of the salary and allowances paid to any Class I officer and such contribution towards his leave allowances, pension and provident fund as the Government may, by general or special order, determine;
(b)at any time, withdraw any Class I officer and appoint another in his place.