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 363(2)] [Section 363] [Entire Act]

State of Maharashtra - Subsection

Section 363(2)(c) in The Maharashtra Municipal Corporations Act, 1949

(c)appoint for each Registrar a suitable station as his office within the division for which he is appointed.