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 442(1)] [Section 442] [Entire Act]

State of Madhya Pradesh - Subsection

Section 442(1)(d) in The M.P. Municipal Corporation Act, 1956

(d)all municipal officers and servants in the employment of the said Municipal Council shall be officers and servants employed by the Corporation under this Act, as if they had been appointed under Section 58.