Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(1)] [Section 17] [Entire Act] State of Chattisgarh - Subsection Section 17(1)(e) in The Chhattisgarh Municipal Corporation Act, 1956 (e)is less than twenty live years of age, in case of a Mayor and is less than twenty one years of age, in case of a Councillor;