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 60] [Entire Act]

State of Assam - Subsection

Section 60(2) in Gauhati Municipal Corporation Act, 1971

(2)Such election petition shall be presented to the prescribed authority within forty-five days from the date on which the result of the election is notified;