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 76] [Entire Act]

State of Assam - Subsection

Section 76(i) in The Assam Reorganisation (Meghalaya) Act, 1969

(i)the Chief Minister and another Minister of the autonomous State of Meghalaya to be nominated by the Governor