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 2(2)] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(2)(d) in The M.P. Municipalities Act, 1961

(d)the President, Vice-President or other Presiding Officer, by whatever designation known, of a body referred to in clauses (b) and (c) shall, notwithstanding the expiry of his term, continue to carry on the duties of his office until such time as a new President, Vice-President or Presiding Officer, as the case may he, shall have been elected or appointed, and taken over charge of his duties;