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 203] [Entire Act]

State of West Bengal - Subsection

Section 203(3) in Siliguri Municipal Corporation Act, 1990

(3)The Chairman shall be an officer of the West Bengal Higher Judicial Service having such experience as may be prescribed.