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 47] [Entire Act]

State of Chattisgarh - Subsection

Section 47(3) in The Chhattisgarh Municipal Corporation Act, 1956

(3)Any Committee mentioned in Section 46 may appoint one or more sub-committees from amongst its members consisting of such members as it may decide, and may refer to it for enquiry and report or opinion any matter pending before it.