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 Tamilnadu - Section

Section 43 in Tamil Nadu Town Panchayats (Establishment) Rules, 1988

43. Kallar including Easanattu Kallar, Gandarvakottai Kallars (except Thanjavur, Nagai Quaid-e-Milleth and Pudukottai Districts), Kootappal Kallars (except Pudukottai and Tiruchirapalli Districts), Piranmalai Kallars (except Pasumpon Muthuramalinga Thevar, Kamarajar, Ramanathapuram, Madurai, Dindigul-Anna, Pudukottai, Thanjavur and Nagai Quaid-e-Milleth Districts), Periyasooriyur Kallars (except Tiruchirapalli and Pudukottai Districts).