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 West Bengal - Subsection

Section 2(11A) in West Bengal Municipal Act, 1993

(11A)[ "Councilor" in relation to Municipality means a person chosen by direct election from a ward of the Municipality;] [Inserted by the West Bengal Act 13 of 1995, w.e.f. 5.9.1995.]