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 45] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 45(1) in Jammu and Kashmir Municipal Corporation Act, 2000

(1)The Government shall, by notification, in the Government Gazette, appoint a Class I Officer of the Government having a service of not less than fifteen years, as the Commissioner of the Corporation.