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 141(6)] [Section 141] [Entire Act]

State of Karnataka - Subsection

Section 141(6)(iii) in Karnataka Panchayat Raj Act, 1993

(iii)in both the Adhyaksha and Upadhyaksha, it shall be presided over by a member elected from amongst the elected members present at the meeting.]