Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(3)] [Section 61] [Entire Act] State of Jammu-Kashmir - Subsection Section 61(3)(a) in Jammu and Kashmir Municipal Corporation Act, 2000 (a)not less than seven days clear notice in writing specifying the question shall be given to the Commissioner.