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 15B] [Entire Act]

State of Maharashtra - Subsection

Section 15B(2) in The Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961

(2)The State Election Commission may, for reasons to be recorded, remove any disqualification under sub-section (1) or reduce the period of any such disqualification.]