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 45] [Entire Act]

State of Assam - Subsection

Section 45(c) in Assam Municipal Act, 1956

(c)In the case of equality of votes in the election of Chairman; Vice-Chairman or President, the determination shall be by the drawal of lots: