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 19(1)] [Section 19] [Entire Act]

State of Chattisgarh - Subsection

Section 19(1)(a) in The Chhattisgarh Municipal Corporation Act, 1956

(a)if his continuance as a councillor is not, in the opinion of the Divisional Commissioner, desirable in the interests of the public or the Corporation; or