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 Gujarat - Subsection

Section 3(3) in Gujarat Khar Lands Act, 1963

(3)The Chairman of the Board shall be appointed by the State Government and shall hold office for a period of three years from the date, of his appointment.