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(2)] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(2)(ii) in The M.P. Municipalities Act, 1961

(ii)[ the Committees, Councils, Boards and Sub-Committees referred to in sub-clause (i) and the Presidents, Vice-Presidents, Presiding Officers by whatever designation known, members and Councillors thereof shall continue to function until the expiry' of their respective terms under the repealed Act applicable to them before the commencement of this Act, anti any vacancy, including a casual vacancy, in the office of the President, Vice-President, other Presiding Officer, member or Councillor, or as the case may be, in any of the said bodies, occurring before the expiry of the term of the body concerned, may be filled in the manner provided in such repealed Act and the rules made thereunder : [Substituted by M.P. Act No. 31 of 1963.]