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 45] [Entire Act]

State of West Bengal - Subsection

Section 45(2) in The Chandernagore Municipal Corporation Act, 1990

(2)A member nominated under sub-section (1) shall hold office until a new panel of presiding officers is nominated.