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 13H] [Entire Act]

State of Karnataka - Subsection

Section 13H(10) in Karnataka Municipal Corporations Act, 1976

(10)The term of the nominated members shall be co-terminus with the term of the office of the Corporation.