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 83] [Entire Act]

State of Uttar Pradesh - Subsection

Section 83(2) in The U.P. Municipalities Act, 1916

(2)A municipal servant who shall acquire or continue to have directly or indirectly, himself or his partner a [share or interest, whether pecuniary or of any other nature] [Substituted by U.P. Act No. 26 of 1964.] in any such contract or employment as aforesaid shall cease to be a municipal servant, and his office shall become vacant.