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 14(1)] [Section 14] [Entire Act] State of West Bengal - Subsection Section 14(1)(b) in West Bengal Municipal Corporation Act, 2006 (b)he is an elected Councillor not set up by a recognised political party and he has joined a recognised political party on the expiry of six months from the date of election: