Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 321(1)] [Section 321] [Entire Act] State of Meghalaya - Subsection Section 321(1)(c) in Meghalaya Municipal Act, 1973 (c)by any order made by the Board under bye-law made under Section 302, clause (vi), or