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 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(2) in Maharashtra Metropolitan Planning Committees Constitution and Functions Act, 1999

(2)The term of office of the elected members shall be co-terminus with their tenure in the respective local authority.