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 5] [Entire Act]

State of Telangana - Subsection

Section 5(7) in Water (Prevention and Control of Pollution) Act, 1974

(7)A member of a Board [shall be eligible for renomination] [Substituted by Act 53 of 1988, section 5, for 'shall not be eligible for renomination for more than two terms' (w.e.f. 29-9-1988).].