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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(e) in The Gujarat Provision for Disqualification of Members of Local Authorities for Defection Act, 1986

(e)"Municipality" means a municipality constituted or deemed to be constituted under the Gujarat Municipalities Act, 1963 (Gujarat 34 of 1964);