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 22] [Entire Act]

State of Maharashtra - Subsection

Section 22(2) in The Mumbai Metropolitan Region Development Authority Act, 1974

(2)The accounts of the Metropolitan Authority shall be audited by the Chief Auditor, Local Fund Accounts [or by any other] [These words were inserted by Maharashtra 29 of 1976, Section 18.] auditor appointed by the State Government from time to time.