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] [Entire Act]

State of Gujarat - Section

Section 48 in Gujarat Panchayats (Second Amendment) Act, 1963

48. Amendment of section of 160 Guj. VI of 1962.- In Section 160 of the principal Act, in sub-section (1), for the words "District Magistrate" the words "Taluka Development Officer" shall be substituted.