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 54] [Entire Act]

State of Tamilnadu - Subsection

Section 54(4) in Tamil Nadu Panchayats Act, 1994

(4)The Chairman may, by an order in writing, delegate any of his functions to the Vice-Chairman:Provided that he shall not delegate any functions which the Panchayat Union Council expressly forbids him to delegate.