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 Bihar - Subsection

Section 2(b) in The Bihar Municipal Election Rules, 2007

(b)"bye-election" means an election held to fill a casual vacancy under Section 484 of the Act and Rule 114 of these Rules;