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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(6) in The Maharashtra Municipal Corporations Act, 1949

(6)Any councillor who ceases to be a member of the Standing Committee shall be eligible for re-appointment.