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 79] [Entire Act]

State of Maharashtra - Subsection

Section 79(4) in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

(4)[ In case of any officer or servant holding any post permanently above the rank of a Class IV post of the State Government, no order or removal or dismissal shall be passed without the prior approval of the Collector.] [This sub-section was substituted by Maharashtra 18 of 1993, Section 15(b).]