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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(1A) in Chennai City Municipal Corporation Act, 1919

(1A)[ "Appoint" includes to appoint temporarily or in an officiating capacity;] [Substituted by Tamil Nadu Act 56 of 1961.]