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 443(9)] [Section 443] [Entire Act]

State of Chattisgarh - Subsection

Section 443(9)(ii) in The Chhattisgarh Municipal Corporation Act, 1956

(ii)if a seat of nominated member becomes vacant the Executive Officer shall inform the State Government or the Industrial Establishment, as the case may be :