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 6] [Entire Act]

Greater Bengaluru City Corporation -

Section 6(4) in Bangalore Water Supply and Sewerage Act, 1964

(4)A member who has been removed shall not be eligible for re-appointment as member or in any other capacity to the Board.