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 27] [Entire Act]

State of Maharashtra - Section

Section 15 in The Mumbai Municipal Corporation Act, 1888

15. [Qualifications for elections by Chamber, etc.]

- Repealed by Bombay, 48 of 1950.