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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(5) in The Gujarat Maritime Board Act, 1981

(5)The Chief Executive Officer of the Board appointed as such under Section 17 shall be an ex-officio member of the Board and he shall also be its Vice-Chairman.