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 27] [Entire Act]

State of Bihar - Subsection

Section 27(2) in The Bihar Municipal Act, 2007

(2)The newly elected Chief Councillor under sub-section (3) of section 23 of this Act shall reconstitute the Empowered Standing Committee by nominating Members under sub-section (3) of Section 21.]