Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 146(1)] [Section 146] [Entire Act] State of Meghalaya - Subsection Section 146(1)(e) in Meghalaya Municipal Act, 1973 (e)the amount which has been received from the profits of the said toll-bar since its establishment.