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 39] [Entire Act]

Greater Bengaluru City Corporation -

Section 39(4) in Bangalore Development Authority Act, 1976

(4)Every debenture shall be signed by the Commissioner and one other member of the Authority.