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 50] [Entire Act]

State of Assam - Subsection

Section 50(2) in Gauhati Municipal Corporation Act, 1971

(2)A bye-election shall be held for the purposes of filling up vacancies arising in the offices of the Councillors.