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 43] [Entire Act]

State of Tamilnadu - Subsection

Section 43(2) in Tamil Nadu District Municipalities Act, 1920

(2)[ Only one member shall be elected for each ward.] [This sub-section was substituted for sub-section (2) by section 4(iii) of the Tamil Nadu District Municipalities (Amendment) Act 1973 (Tamil Nadu Act 17 of 1973).]