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 15] [Entire Act]

State of Nagaland - Subsection

Section 15(7) in Nagaland Municipal Act, 2001

(7)When a motion is carried under sub section (6), the Chairperson or Deputy Chairperson shall be deemed to have vacated his office.