Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 49(4)] [Section 49] [Entire Act] State of Maharashtra - Subsection Section 49(4)(g) in The Maharashtra Village Panchayats Act, 1959 (g)[ Gramsevak shall be ex officio Member- Secretary .] [Inserted by Maharashtra Act No. 54 of 2018, dated 13.8.2018.]