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 112] [Entire Act]

State of Kerala - Subsection

Section 112(2) in Kerala Municipality Act, 1994

(2)No person who has given a notice of withdrawal of his candidature under sub section (1) shall be allowed to cancel the notice.