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 9A] [Entire Act]

State of Uttar Pradesh - Subsection

Section 9A(3) in The U.P. Municipalities Act, 1916

(3)Not less than one-third of the total number of seats reserved under [sub-section (1)] [Substituted by U.P. Act No. 26 of 1995.] shall be reserved for the women belonging to the Scheduled Castes, the Scheduled Tribes or the Backward Classes, as the case may be.