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 60] [Entire Act]

State of Tamilnadu - Subsection

Section 60(3) in The Madurai City Municipal Corporation Act, 1971

(3)Pending the decision under sub-section (2), the councillor shall be entitled to act as if he were not disqualified.