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 7] [Entire Act]

State of Andhra Pradesh - Subsection

Section 7(4) in Andhra Pradesh Panchayat Raj (Reservation of Seats and Offices of Gram Panchayats, Mandal Parishads and Zilla Parishads) Rules, 2006

(4)The Revenue Divisional Officer shall reserve one third of number of offices of Sarpanchayas reserved for Scheduled Tribes, Scheduled Castes, Backward Classes and one third of the unreserved offices of Sarpanchas for women in each Mandal Parishad.