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 2] [Entire Act]

Union of India - Subsection

Section 2(41) in The Manipur Municipalities Act,1994.

(41)"Panchayat" means an institution of self-government at the district or village level constituted under the Manipur Panchayati Raj Act, 1994; (26 of 1994)