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 16(17)] [Section 16] [Entire Act] State of Uttar Pradesh - Subsection Section 16(17)(a) in Uttar Pradesh Municipal Corporation Act, 1959 (a)[] within three days of the receipt of such communication resign his office;] [Substituted by U.P. Act 12 of 1994 (w.e.f. 30-5-1994).]