Section 169H(a) in The Coimbatore City Municipal Corporation Act, 1981
(a)the members of the Armed Forces of the Union serving in any part of this State, to whom the provisions of the Army Act, 1950 (Central Act XLV1 of 1950), the Air Force Act, 1950 (Central Act IXLV of 1950) or the Navy Act, 1957 (Central Act 62 of 1957) applies;