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 355(2)] [Section 355] [Entire Act]

State of Chattisgarh - Subsection

Section 355(2)(xxviii) in The Chhattisgarh Municipalities Act, 1961

(xxviii)intermediate office or offices through which correspondence between Councils or their subordinate agencies and the State Government or Government authorities shall pass;