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 50(2)] [Section 50] [Entire Act]

State of Manipur - Subsection

Section 50(2)(b) in The Manipur Panchayati Raj Act, 1994

(b)in relation to each territorial constituency shall elect one or more members through direct election in the manner prescribed.