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 19] [Entire Act]

State of Assam - Subsection

Section 19(1) in Gauhati Municipal Corporation Act, 1971

(1)When the office of he Mayor is vacant his functions shall devolve upon the Deputy Mayor until a new Mayor is elected.