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 40] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 40(12) in Jammu and Kashmir Municipal Corporation Act, 2000

(12)Each committee shall be entitled to attendance at its meetings of any office of the Municipal Corporation who is connected with the work of the committee. The Commissioner shall under the instructions of the committee, issue notice and secure the attendance of the officer.