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 3] [Entire Act]

State of Assam - Subsection

Section 3(83) in Gauhati Municipal Corporation Act, 1971

(83)"Ward" means a municipal ward provided by order made under Section 43 for the purpose of election of councillors;