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(86) in West Bengal Municipal Corporation Act, 2006

(86)"recognised political party" means a National party, or a State party, recognised as such by the Election Commission of India by notification for the time being in force: