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 15] [Entire Act]

State of Nagaland - Subsection

Section 15(8) in Nagaland Municipal Act, 2001

(8)When a motion has been carried by the Municipal Council, the Deputy Commissioner shall send a report to the Government.