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] [Section 2] [Entire Act]

State of Karnataka - Subsection

Section 2(3) in Karnataka Municipal Corporations Act, 1976

(3)"casual vacancy" means a vacancy occuring otherwise than by efflux of time in the office of a councillor or in any other elective office and "casual election" means an election held to fill a casual vacancy;