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 43(1)] [Section 43] [Entire Act]

State of Tamilnadu - Subsection

Section 43(1)(b) in Tamil Nadu Panchayats Act, 1994

(b)If at an ordinary or casual election, no President is elected, a fresh election shall be held: