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 1] [Section 5] [Entire Act]

State of Chattisgarh - Subsection

Section 5(2) in The Chhattisgarh Municipalities Act, 1961

(2)In this section, 'a smaller urban area', or 'a transitional area', means such area as the Governor may, having regard to the population of the area, the density of the population therein, the revenue generated for local administration the percentage of employment in non-agricultural activities, the economic importance or such other factors, as he may deem fit specify, by public notification for the purposes of this Act.] [Substituted by M.P. Act. No. 17 of 1994]