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] [Entire Act] State of Meghalaya - Subsection Section 146(2) in Meghalaya Municipal Act, 1973 (2)When such expenses, interest and capitalized value have been recovered as aforesaid, such toll-bar shall forthwith be removed and tolls no longer be levied on such bridge.Pounds