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 70] [Entire Act]

State of Madhya Pradesh - Subsection

Section 70(4) in The M.P. Municipalities Act, 1961

(4)Each Council shall have such departments as may be prescribed and member of the President-in-Council shall be made incharge of such departments by the President.