Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 243] [Entire Act] Constitution Subarticle Section 243(g) in THE CONSTITUTION (SEVENTY-THIRD AMENDMENT) ACT, 1992 (g)"village" means a village specified by the Governor by public notification to be a village for the purposes of this Part and includes a group of villages so specified.