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] [Entire Act]

State of Sikkim - Section

Section 14 in Sikkim Panchayat Act, 1993

14. Incorporation of Gram Panchayat.

(1)Every Gram Panchayat shall be a body corporate having perpetual succession and a common seal and shall by its corporate name, sue and be sued.
(2)A Gram Panchayat shall have power to acquire, hold and dispose of property and enter into contract.Provided that in cases of acquisition or disposal of immovable property,the Gram Panchayat shall obtain the previous approval of the State Government.