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 20] [Entire Act]

State of West Bengal - Subsection

Section 20(d) in West Bengal Municipal Corporation Act, 2006

(d)a newly elected Mayor, in the case of any casual vacancy caused by death, resignation, removal or otherwise, enters upon his office.