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 10(2)] [Section 10] [Entire Act] State of Chattisgarh - Subsection Section 10(2)(d) in Chhattisgarh Municipal Revenue (Establishment of Regulatory Commission) Act, 2011 (d)Has acquired such financial or other interest as is likely to affect prejudicially his functions as a Member.