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 21] [Entire Act]

State of Jharkhand - Subsection

Section 21(7) in Jharkhand Municipal Act, 2011

(7)On receipt of the reference under sub-section (6), the State Election Commission shall arrange for voting on the proposal of recall, in such manner, as may be prescribed.