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 6(3)] [Section 6] [Entire Act] State of Gujarat - Subsection Section 6(3)(a) in The Gujarat Municipal Finance Board Act, 1979 (a)The Chairman shall be entitled to draw such honorarium, sitting fees and allowances as may be prescribed.