Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19C(2)] [Section 19C] [Entire Act] State of Chattisgarh - Subsection Section 19C(2)(ii) in The Chhattisgarh Municipal Corporation Act, 1956 (ii)if not satisfied about its genuineness, not accept the resignation for reasons to be recorded in writing.