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 35] [Entire Act]

State of Jharkhand - Subsection

Section 35(3) in The Jharkhand Area Autonomous Council Act, 1994

(3)The State Government, in consultation with the Chief-Executive Councillor, shall prescribe rules for the conduct of business of the Council.