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 8] [Entire Act]

State of Telangana - Subsection

Section 8(3) in Telangana Mining Settlements Act, 1956

(3)Any removal from office under sub-section (1) shall disqualify the person so removed for re-election or nomination to the office from which he is removed for the period during which but for such removal, he would have continued to hold that office.