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 41] [Entire Act]

State of Uttar Pradesh - Subsection

Section 41(1) in The U.P. Municipalities Act, 1916

(1)A member removed under clause (a) of sub-section (1) of the preceding section shall, if otherwise qualified, be eligible for further election [* * *] [Omitted by U.P. Act No. 7 of 1953.] or nomination.