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 1] [Section 98] [Entire Act]

State of Bihar - Subsection

Section 98(2) in The Bihar Municipal Act, 2007

(2)The Municipal Accounts Committee shall consist of-
(a)such number of members, not being less than three and not more than fifteen as the State Government may determine, by notification for the Municipality to be elected by the Councillors, not being the members of the Empowered Standing Committee, from amongst themselves, and
(b)such number of persons, not being Councillors, or officers or other employees of the Municipality and not exceeding two in number, having knowledge and experience in financial matters, as may be nominated by the Municipality.