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 23] [Entire Act]

State of Assam - Subsection

Section 23(iii) in Assam Municipal Act, 1956

(iii)to prohibit the Commissioners formally elected or appointed to a Municipal Board from entering upon their duties.