Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 135] [Entire Act] State of Punjab - Subsection Section 135(2) in The Punjab Municipal Act, 1999 (2)The Government shall fix the remuneration of the Administrator appointed under clause (1) of sub-section (1), and may direct that such remuneration shall be paid out of the Municipal Fund.