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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(22A) in The Howrah Municipal Corporation Act, 1980

(22A)[ "office-bearer" means the Mayor, the Deputy Mayor, the Chairman, or a member of the Mayor-in Council:] [Clause (22A) first inserted by W.B. Act 29 of 1990, then clause (22A) renumbered as clause (22B) and present clause (22A) inserted by W.B. Act 6 of 2001.]