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 403(4)] [Section 403] [Entire Act]

State of Gujarat - Subsection

Section 403(4)(a) in The Gujarat Provincial Municipal Corporations Act, 1949

(a)in which the validity of the election of councillors elected to represent the same ward is in question shall be heard by the same Judge, and