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 72(1)] [Section 72] [Entire Act] State of Meghalaya - Subsection Section 72(1)(a) in Meghalaya Municipal Act, 1973 (a)that the tax shall be imposed only holdings containing dwelling houses, shops, places of business, latrines, urinals or cesspools;