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 1] [Entire Act]

State of Maharashtra - Section

Section 17 in The Maharashtra Municipal Corporations Act, 1949

17. [Disqualification of voters for corrupt practice.] - Deleted by Maharashtra 30 of 1965, Section 7.