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 2] [Entire Act]

State of Haryana - Subsection

Section 2(b) in The Haryana Public Service Commission (Additional Functions) Act, 1974

(b)"local authority" means a municipal committee, notified area committee, Town Improvement Trust, Panchayat Samiti or any other authority legally entitled to, or entrusted by the State Government with, the control or management of a municipal or local fund; and