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 18] [Entire Act]

State of Nagaland - Subsection

Section 18(2) in Nagaland Municipal Act, 2001

(2)A person removed from office of Chairperson or Deputy Chairperson by Government under section 17 shall not eligible for re-election during the duration of the Municipal Council.