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] [Entire Act]

State of Gujarat - Section

Section 10 in Gujarat Panchayats (Amendment) Act, 1962

10. Amendment of section of 62 Guj. VI of 1962.- In section 62 of the principal Act in clause (b) of sub-section (1), for the words "for four consecutive months from the meetings" the words "from four consecutive meetings" shall be substituted.