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 266(3)] [Section 266] [Entire Act]

State of Jharkhand - Subsection

Section 266(3)(e) in Jharkhand Municipal Act, 2011

(e)has so abused his position as to render his continuance in office prejudicial to the public interest.