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 100(1)] [Section 100] [Entire Act]

State of Karnataka - Subsection

Section 100(1)(b) in Karnataka Municipal Corporations Act, 1976

(b)the election of all the councillors or more than two-thirds of the councillors has been declared by a competent court or authority to be void;