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 23] [Entire Act]

State of Jharkhand - Subsection

Section 23(3) in The Jharkhand Area Autonomous Council Act, 1994

(3)The State Government shall nominate the Chairman and the Vice-Chairman of the Interim Council.Provided that a member of the Scheduled Tribes can only be nominated as the Chairman.