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 28(1)] [Section 28] [Entire Act]

State of Tamilnadu - Subsection

Section 28(1)(b) in Chennai City Municipal Corporation Act, 1919

(b)If at an ordinary or casual election, no Mayor is elected, a fresh election shall be held: