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 379] [Entire Act]

State of Assam - Subsection

Section 379(e) in Gauhati Municipal Corporation Act, 1971

(e)Efficient discharge of the functions generally by any of the municipal authorities under this Act or any rule or bye-law made thereunder.