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 50] [Entire Act]

State of Assam - Subsection

Section 50(3) in Assam Municipal Act, 1956

(3)Gratuity or pension - A Municipal Board may at a meeting, from time to time, make rules for gratuities or pension to be granted and paid out of its fund to its establishment subject to the approval of the Chief Commissioner.