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 16(2)] [Section 16] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 16(2)(a) in Jammu and Kashmir Municipal Corporation Act, 2000

(a)that on the date of his election a returned candidate was not qualified or was disqualified, to be chosen as a Councillor; or