Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 89 docs - [View All]
Sri.V.Shivaprasad vs State Of Kerala, Rep.By The on 9 February, 2011
Nandlal Khodidas Barot vs V.B. Buch, Collector And Ors. on 17 January, 1973
Nandalal Khodidas Barot vs V.B. Buch And Ors. on 17 January, 1973
J. Selvaranga Raju vs T. Doraiaswami Mudaliar on 15 March, 1929
M.P. Mangala Goundar vs P.S. Ayyathorai Mudaliar And Anr. on 29 November, 1927

User Queries
[Complete Act]
Central Government Act
Section 51 in The Manipur Municipalities Act, 1994.
51. Manner of deciding questions.- Save as otherwise expressly provided in or under this Act, all questions brought before any meeting of the Nagar Panchayat or of the Council or of any of its committees shall be decided by a majority of votes of the Councillors present and voting and in the case of equality of votes, on any question the persons presiding shall have a second or casting vote: Provided that at the election-
(a) of Chairperson or Vice- Chairperson; or
(b) of a Councillor to represent the Nagar Panchayat or the Council, as the case may be, under the provisions of any other law for the time being in force, in case of equality of votes, the person presiding shall not exercise his casting vote and the result shall be decided by lot.