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 2] [Entire Act]

State of West Bengal - Subsection

Section 2(34) in The Chandernagore Municipal Corporation Act, 1990

(34)"member", in relation to the Corporation, means a Councillor [,and includes a person nominated under clause (b) of subsection (1) of section 5;] [Words, figures, letter and brackets substituted by West Bengal Act 36 of 1994.]