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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(18) in Gujarat Panchayats Act, 1961

(18)"revenue district" or "revenue taluka" means a district or, as the case may be, a takula or mahal constituted under the Land Revenue Code;