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 1] [Section 8] [Entire Act]

State of Kerala - Subsection

Section 8(3) in Kerala Panchayat Raj Act, 1994

(3)In every Block Panchayat, stipulated seats shall be reserved for the Scheduled Castes and the Scheduled Tribes.