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 3] [Entire Act]

Greater Bengaluru City Corporation -

Section 3(5) in Bangalore Water Supply and Sewerage Act, 1964

(5)A person shall be disqualified from being appointed or being a member of the Board if he is, or within the twelve months last preceding was, a member of Parliament or of any State Legislature or any local authority.