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 33] [Entire Act]

State of Meghalaya - Subsection

Section 33(2) in Meghalaya Municipal Act, 1973

(2)If the elected commissioners fail to elect a Chairman or a Vice Chairman, the State Government may appoint a Chairman or a vice-Chairman, as the case may be, from amongst the elected commissioners].