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 49] [Entire Act]

State of Assam - Subsection

Section 49(2) in Assam Municipal Act, 1956

(2)Such joint-committee may from time to time make rules as to the proceedings of any such joint-committee and as to the conduct of correspondence relating to the purpose for which such joint-committee is constituted.Establishment