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 48] [Entire Act]

State of Punjab - Subsection

Section 48(3) in The Punjab Municipal Act, 1999

(3)When a resolution is passed under sub-section (1), the Senior Vice- President or the Vice-President, as the case may be, shall be deemed to have vacated his office.