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 136] [Entire Act]

State of Gujarat - Subsection

Section 136(3) in Gujarat Panchayats Act, 1961

(3)The officers and servants appointed under sub-section (2); shall, in the discharge of their functions, and duties, exercise such powers as may be conferred on them by the panchayat, subject to rules, if any, made in this behalf.