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 128] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 128(3) in Jammu and Kashmir Panchayati Raj Rules, 1996

(3)Every case shall ordinarily be finally disposed of within a period of eight weeks of its institution or its transfer to Panchayati Adalat. If it is not decided within this period, the Panchayati Adalat shall record reasons for delay.