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 1] [Section 43] [Entire Act]

State of Uttar Pradesh - Subsection

Section 43(2) in The U.P. Municipalities Act, 1916

(2)An outgoing President shall be eligible for re-election.