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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(5) in Rajasthan Panchayati Raj Act, 1994

(5)In default of intimation referred to in Sub-Section (3) within the aforesaid period the competent authority shall determine the seat which he shall retain and thereupon the remaining seat from which he was chosen, shall become vacant.