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 Maharashtra - Subsection

Section 4(2) in Bombay Wild Animals and Wild Birds Protection Act, 1951

(2)The honorary Game Warden shall ordinarily hold office for a period of three years:Provided that the State Government may terminate his tenure of office at any time without assigning any reason.