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 9] [Entire Act]

Union of India - Subsection

Section 9(1) in The Assam Reorganisation (Meghalaya) Act, 1969

(1)All executive action of the Government of Meghalaya shall be expressed to be taken in the name of the Governor.