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 124] [Entire Act]

State of Punjab - Subsection

Section 124(2) in The Punjab Municipal Act, 1999

(2)No adjournment other than that referred to in sub-section (1) shall be made without the consent of at least one-half of the members present.