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 182] [Entire Act]

State of Mizoram - Subsection

Section 182(1) in The Mizoram Autonomous District Council (Constitution and Conduct of Business of the District Councils) Rules, 1974

(1)The petition shall contain a statement in enclosed form of the material facts on which the petitioner relies and shall be signed by the petitioner.