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 7(1)] [Section 7] [Entire Act] State of Maharashtra - Subsection Section 7(1)(ii) in Maharashtra Local Authority Members' Disqualification Act, 1986 (ii)[ in the case of any other councillor or member, to the Collector, for his decision:] [Substituted by Maharashtra Act No. 1 of 2018, dated 15.1.2018.]