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 17] [Entire Act]

State of West Bengal - Subsection

Section 17(1) in The West Bengal Municipal Elections Act, 1994

(1)Every person who-
(a)is not less than 18 years of age on the qualifying date, and
(b)is ordinarily resident in a municipal area, shall be entitled to be registered in the electoral roll for that municipal area.