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 58] [Entire Act]

Union of India - Subsection

Section 58(4) in The Delhi Police Act, 1978

(4)Notwithstanding anything contained in any law for the time being in force, an officer or member of a Defence Society shall not be disqualified for being chosen as, or for being, a member of-
(a)the Delhi Metropolitan Council or the Municipal Corporation of Delhi; or
(b)any other local authority, by reason of the fact that he is a member or officer of such Society.