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 26] [Entire Act]

State of Gujarat - Subsection

Section 26(3) in Gujarat Panchayats (Amendment) Act, 1962

(3)The members of a panchayat reconstituted or established under the provisions of sub-section (1) shall hold office for such period, not exceeding four years, as the State Government shall, by order in writing, specify.