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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(4) in Rajasthan Panchayati Raj Act, 1994

(4)[twenty one] [Substituted for the word fifteen by the Rajasthan Panchayati Raj (Amendment) Act, 2000 published in Rajasthan Gozette, Extraordinary Part IV-A dated 3.5.2000 with effect from 25.10.1999.] percent of the total number of offices of Pramukh in the State shall be reserved for the Backward Classes.