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 44] [Entire Act]

State of Maharashtra - Subsection

Section 44(c) in Maharashtra Hereditary Offices Act, 1874

(c)has attained sixty years of age, except when such person's appointment or continuance in office is specially permitted by the Collector;