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 25] [Entire Act]

State of Manipur - Subsection

Section 25(2) in The Manipur (Hill Areas) District Councils Act, 1971

(2)If a member-
(a)becomes subject to any of the disqualifications mentioned in section 8; or
(b)resigns his seat by writing under his hand addressed to the Chairman of the District Council,
his seat shall thereupon become vacant.