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 173] [Entire Act]

State of Karnataka - Subsection

Section 173(4) in Karnataka Municipalities Act, 1964

(4)The names of the Chairman and members, other than ex-officio members, of the Improvement Board shall be notified in the official Gazette.