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 43] [Entire Act]

Union of India - Subsection

Section 43(2) in The States Reorganisation Act, 1956

(2)The Central Government shall nominate one of the members appointed under clause (a) of sub-section (1) to be the Chairman of the Commission.