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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(2) in Uttar Pradesh Municipal Corporation Act, 1959

(2)"appointed day" with reference to a City means the day on which the due constitution of the Corporation for the City is notified in the Official Gazette;