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 4] [Entire Act]

State of Kerala - Subsection

Section 4(i) in Kerala Water Supply and Sewerage Act, 1986

(i)a technical member, who shall be a qualified Public Health Engineer not below the rank of a Chief Engineer, appointed by the Government.