Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 187] [Entire Act] State of Punjab - Subsection Section 187(3) in The Punjab Municipal Act, 1999 (3)The Chairman of the Municipal Property Tax Committee shall be elected by its elected members from amongst themselves and he shall be eligible for re- election for one more term only.