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 2] [Entire Act]

State of Haryana - Subsection

Section 2(h) in Haryana Municipal Corporation Election Rules, 1994

(h)"newly constituted Corporation" means a Corporation of which the members have been elected at a general election or nominated or appointed at the time of a general election, but have not yet taken their seats;