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 12] [Entire Act]

State of Punjab - Subsection

Section 12(2) in Punjab Panchayat Samitis and Zila Parishads Act, 1961

(2)A person elected under this section to fill a casual vacancy shall hold office until the person whose place he fills would regularly have gone out of office, but shall be eligible for re-election or co-option if otherwise qualified.