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 4(3)] [Section 4] [Entire Act]

State of Bihar - Subsection

Section 4(3)(a) in Bihar Public Works Contracts Disputes Arbitration Tribunal Act, 2008

(a)The Chairman or other member may, by notice in writing under his hand addressed to the State Government, resign his office.