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 18(1)] [Section 18] [Entire Act] State of Arunachal Pradesh - Subsection Section 18(1)(b) in Arunachal Pradesh Municipal Elections Act, 2009 (b)is ordinarily resident in a Municipal area shall be entitled to be registered in the electoral roll for that municipal area.