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 20] [Entire Act]

Union of India - Subsection

Section 20(2) in The Manipur (Hill Areas) District Councils Act, 1971

(2)An election of a member not called in question in accordance with the foregoing provisions shall be deemed to be a good and valid election.