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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(1) in Siliguri Municipal Corporation Act, 1990

(1)The Corporation shall consist of the following members, namely:-
(a)not more than fifty and not less than thirty-five elected Councilors as may be determined by the State Government, and
(b)three Aldermen to be elected by the Councilors referred to in clause (a).