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 200] [Entire Act]

State of Gujarat - Subsection

Section 200(7) in Gujarat Panchayats Act, 1961

(7)No such appeal shall be entertained unless the amount claimed from the appellant has been deposited by the appellant with the panchayat.