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 2] [Entire Act]

State of Jharkhand - Subsection

Section 2(33) in Jharkhand Municipal Act, 2011

(33)"Councillor", in relation to a municipality means a person chosen by direct election from a Ward of that municipality;