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 2] [Entire Act]

Bombay Presidency - Subsection

Section 2(62) in The Bombay Provincial Municipal Corporations Act, 1949

(62)"standing order" means an order made under section 466;[(62A) "State Election Commission" means a State Election Commission referred to in article 243-K of the Constitution of India']