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 28] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 28(2) in Arunachal Pradesh Panchayat Raj Act, 1997

(2)Every member shall have a right to move resolutions and to interpellate the Chairperson on matters connected with the administration of the Gram Panchayat, subject to such rules as may be prescribed.