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 3] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(2) in The Manipur Municipalities Act,1994.

(2)Save as provided in sub-section (3), all the seats in a municipality shall be filled by persons chosen by direct, election from the territorial constituencies to be known as wards in the municipal area.