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 66] [Entire Act]

State of Tamilnadu - Subsection

Section 66(1) in The Madurai City Municipal Corporation Act, 1971

(1)The Government may, in consultation with the [Tamil Nadu State Election Commission] [Substituted by Tamil Nadu Act 22 of 2001.] make rules regulating the procedure with regard to elections.