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 295] [Entire Act]

State of Assam - Subsection

Section 295(1) in Assam Municipal Act, 1956

(1)The Chief Commissioner may appoint an officer of the Government to be Inspector of Municipal Works for one or more municipalities.