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] [Entire Act]

State of Tamilnadu - Section

Section 46 in Chennai City Municipal Corporation Act, 1919

46. [ Number of councillors for each division. [Substituted by section 11 of the Madras City Municipal (Amendment) Act, 1958 (Tamil Nadu Act XXIV of 1958).]

- Only one councillor shall be elected for each division.]