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 80(2)] [Section 80] [Entire Act]

Union of India - Subsection

Section 80(2)(b) in THE UTTAR PRADESH REORGANISATION ACT, 2000

(b)two full time members, one from each of the successor States, to be nominated by the respective State Government;