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 70] [Entire Act]

State of Uttar Pradesh - Subsection

Section 70(b) in The U.P. Municipalities Act, 1916

(b)each appointment under this section by the [President] [Substituted by U.P. Act No. 7 of 1949.] shall be reported at the next meeting of the [Municipality] [Substituted by U.P Act No. 12 of 1994.] following the appointment.