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 2] [Section 420(2)] [Section 420] [Entire Act]

Nagpur Province - Subsection

Section 420(2)(f) in The City of Nagpur Corporation Act, 1948

(f)the date and time of elections, the mode of recording votes, the management of contested elections, and the procedure in case of equality of votes or in the event of one Councillor being elected to represent more than one ward [* * *] [The words 'or interest' were deleted, by Maharashtra 34 of 1965, Section 28(a)(iii).];