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 215(3)] [Section 215] [Entire Act]

State of Nagaland - Subsection

Section 215(3)(b) in Nagaland Municipal Act, 2001

(b)Grant permission to retain such work on such terms and conditions, as the Municipality may consider fit to impose.