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 23D] [Entire Act]

State of Andhra Pradesh - Subsection

Section 23D(4) in Andhra Pradesh Municipalities Act, 1965

(4)Pending such decision, the councillor shall be entitled to act as if he was not disqualified.]