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 11] [Entire Act]

State of Karnataka - Subsection

Section 11(4) in Karnataka Municipal Corporations Act, 1976

(4)The Mayor and the Deputy Mayor shall ex-officio be members of all the standing committees but they shall not have the right of voting.