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 341] [Entire Act]

State of Nagaland - Subsection

Section 341(9) in Nagaland Municipal Act, 2001

(9)The Chief Officer of the Municipality shall, act in accordance with the recommendations of the Municipal Building Committee.