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 13] [Entire Act]

Bengal Presidency - Subsection

Section 13(2) in Calcutta Improvement Act, 1911

(2)The salary and house-rent and conveyance allowance (if any) of any person appointed to act as Chairman shall be fixed by the [State Government], subject to the provisions of section 11.