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 80] [Entire Act]

State of Karnataka - Subsection

Section 80(4) in Karnataka Municipalities Act, 1964

(4)During any vacancy in a municipal council or committee the continuing councillors or members may act as if no vacancy had occurred.