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 1] [Entire Act]

State of Maharashtra - Section

Section 15A in The Mumbai Municipal Corporation Act, 1888

15A. [Qualifications for co-option.]

- Repealed by Section 3 of Bombay 17 of 1931.