Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 130(2)] [Section 130] [Entire Act] State of Sikkim - Subsection Section 130(2)(xvii) in Sikkim Panchayat Act, 1993 (xvii)manner in which and time within which the matter shall be referred to the State Government under sub-section (2) of section 91;