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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(16) in Chennai City Municipal Corporation Act, 1919

(16)[ "ordinary vacancy" means a vacancy occurring by efflux of time and "ordinary election" means an election held on the occurrence of an ordinary vacancy; ] [Substituted by section 3(xi) of the Madras City Municipal (Amendment) Act, 1936 (Tamil Nadu Act X of 1936).]