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 4] [Entire Act]

State of Bihar - Subsection

Section 4(1) in Bihar Integrated Check-Post Authority Act, 2011

(1)The Chairman and Other members shall be appointed by Government of Bihar and shall hold office for the period specified by the notification :Provided that the Government may terminate at any time the appointment of Chairman and any member.