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 50] [Entire Act]

State of Uttar Pradesh - Subsection

Section 50(a) in The U.P. Municipalities Act, 1916

(a)the powers vested in the [President] [Substituted by U.P. Act No. 7 of 1949.] by Sections 70, [74 and the provisos to Sections] [Inserted by U.P. Act No. 17 of 1934.] 75 and 76 to appoint, punish or dismiss servants of the [Municipality] [Substituted by U.P. Act No. 12 of 1994.];