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 1] [Section 7] [Entire Act]

State of Kerala - Subsection

Section 7(2) in Kerala Municipality Act, 1994

(2)An election to constitute a Municipality shall be completed,-
(a)before the expiry of its duration specified in sub-section (1); or
(b)before the expiration of a period of six months from the date of its dissolution; as the case may be:
Provided that where the remainder of the period for which the dissolved Municipality would have continued is less than six months, it shall not be necessary to hold any election for constituting the Municipality for such period.