Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 42(5)] [Section 42] [Entire Act] State of Kerala - Subsection Section 42(5)(a) in Kerala District Administration Act, 1979 (a)the President where the motion is against the Vice-President or the Chairman of a Standing Committee ;