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 57] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 57(3) in Jammu and Kashmir Municipal Corporation Act, 2000

(3)The Mayor or the person presiding over a meeting shall and exercise a second or a casting vote in all cases of equality of votes.