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 45] [Entire Act]

State of Meghalaya - Subsection

Section 45(c) in Meghalaya Municipal Act, 1973

(c)in the case of equality of votes in the election of Chairman or the Vice-Chairman President, the determination shall be by the drawal of lots: