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 83(2)] [Section 83] [Entire Act]

State of Jharkhand - Subsection

Section 83(2)(a) in Jharkhand Municipal Act, 2011

(a)not less than seven working days' notice, in writing, specifying the question shall be given to the Municipal Secretary;