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 243V] [Entire Act]

Union of India - Subsection

Section 243V(1) in Constitution of India, 1950

(1)A person shall be disqualified for being chosen as, and for being, a member of a Municipality-
(a)if he is so disqualified by or under any law for the time being in force for the purposes of elections to the Legislature of the State concerned:
Provided that no person shall be disqualified on the ground that he is less than twenty-five years of age, if he has attained the age of twenty-one years;
(b)if he is so disqualified by or under any law made by the Legislature of the State.