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 3] [Entire Act]

State of Maharashtra - Subsection

Section 3(qq) in The Mumbai Municipal Corporation Act, 1888

(qq)[ "Mayor" means the Mayor of the Corporation elected by the elected Councillors from amongst themselves under section 37(1); [Clauses (qq) to (tt) were added by Maharashtra 10 of 1998.]