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 49] [Entire Act]

State of Nagaland - Subsection

Section 49(2) in Nagaland Municipal Act, 2001

(2)An election of a member not called in question in accordance with the foregoing provisions shall be deemed to be a good and valid election.