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 16(17)] [Section 16] [Entire Act]

State of Uttar Pradesh - Subsection

Section 16(17)(b) in Uttar Pradesh Municipal Corporation Act, 1959

(b)on the expiry of three days after the date of receipt of such communication, stop acting as [Deputy Mayor] [The word 'Deputy Mayor' omitted by U.P. Act 49 of 2007, S.8.].