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 72A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 72A(3) in The M.P. Municipalities Act, 1961

(3)Every elected Councillor representing a Wards Committee and two person residing within the territorial area of such Wards Committee as may be nominated by the President shall be the members of that Committee :Provided that only a person who is eligible for election as a Councillor shall be so nominated :Provided further that only a person having special knowledge or experience in the municipal administration shall he nominated on the recommendation of the Chairman of the Wards Committees and the persons so nominated shall not have voting rights in the meetings of the Wards Committee.