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 68] [Entire Act]

State of Uttar Pradesh - Subsection

Section 68(5) in The U.P. Municipalities Act, 1916

(5)Each appointment made under sub-section (1) or the second part of sub-section (2) shall be subject to the prior approval of the State Government.