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] [Entire Act]

Union of India - Section

Section 8 in Brahmaputra Board Act, 1980

8. Financial Adviser.-

(1)The Central Government shall appoint the Financial Adviser to the Board.
(2)The terms and conditions of service of the Financial Adviser shall be such as may be prescribed.