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 7] [Entire Act]

State of Maharashtra - Subsection

Section 7(2) in Maharashtra Local Authority Members' Disqualification Act, 1986

(2)[ The decision of the Commissioner or the Collector, as the case may be, shall forthwith be communicated to all concerned.