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 2] [Entire Act]

State of Jharkhand - Subsection

Section 2(66) in Jharkhand Municipal Act, 2011

(66)"Municipal Commissioner" means a person appointed by the Government; in relation to a Municipal Corporation, the Municipal Commissioner of the Municipal Corporation;