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 62(1)] [Section 62] [Entire Act] State of Assam - Subsection Section 62(1)(a) in Gauhati Municipal Corporation Act, 1971 (a)That on the date of his election a returned candidate was not qualified or was disqualified, to be chosen as a Councillor under this Act, or