Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 265(5)] [Section 265] [Entire Act] State of Jharkhand - Subsection Section 265(5)(a) in Jharkhand Municipal Act, 2011 (a)relinquish his office by giving, in writing, to the Governor a notice of not less than three months; or