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 27] [Entire Act]

State of Himachal Pradesh - Subsection

Section 27(2) in The Himachal Pradesh Municipal Corporation Act, 1994

(2)[ Every election of a office bearer shall be notified in the Official Gazette by the State Election Commission within 30 days from the date of declaration of such election.] [Sub-section (2) substituted vide Act No. 12 of 2010]