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 1] [Section 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(22) in The U.P. Municipalities Act, 1916

(22)"Servant of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.]" means any person in the pay and service of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.];