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 5A] [Entire Act]

State of Himachal Pradesh - Subsection

Section 5A(3) in The Himachal Pradesh Panchayati Raj Act, 1994

(3)The Secretary shall compile the agenda items received under sub-sections (1) and (2) and shall circulate the same, in the manner as may be prescribed, along with the notice of meeting.