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 26] [Entire Act]

State of Bihar - Subsection

Section 26(3) in The Bihar and Orissa Local Self-Government Act, 1885

(3)An elected Chairman of a Local Board or Vice-Chairman of a District or Local Board may resign in writing to the Chairman of the District Board, who shall forthwith lay such notice of a resignation before the District Board.