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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(1) in The Gujarat District Planning Committees Act, 2008

(1)The State Government shall, by notification in the Official Gazette, constitute a District Planning Committee in each district consisting of such number of persons not less than thirty and not more than forty as it may determine.