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 47] [Entire Act]

State of Uttar Pradesh - Subsection

Section 47(2) in Uttar Pradesh Municipal Corporation Act, 1959

(2)For the purposes of conduct of election and ascertainment of the term of a Corporator [* * *] [Omitted by U.P. Act 12 of 1977.] an election under sub-section (1) shall be deemed to be an election to fill a casual vacancy.