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 55] [Entire Act]

State of Punjab - Subsection

Section 55(1) in The Punjab Municipal Act, 1999

(1)Every Municipality, unless sooner dissolved under section 133, shall, subject to the provisions of sub-section (3), continue for a period of five years from the date appointed for its first meeting after its constitution and no longer.