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 108] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 108(1) in The Jammu and Kashmir Panchayati Raj Rules, 1996

(1)An appeal against the election of Chairman/Vice-Chairman of Block Development Council shall lie to the authority as may be notified by the Government within a period of 30 days from date of declaration of results.