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 43] [Entire Act]

State of Assam - Subsection

Section 43(2) in Gauhati Municipal Corporation Act, 1971

(2)Each ward shall return one councillor and all the electors of a ward shall be entitled to vote for election of a councillor from that ward.