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 91] [Entire Act]

State of Himachal Pradesh - Subsection

Section 91(8) in The Himachal Pradesh Panchayati Raj Act, 1994

(8)Any matter finally disposed of by a Zila Parishad, shall not be reconsidered unless the recorded consent of not less than three-fourth of its total members has been obtained thereto, or, unless the Government or the Director has directed its reconsideration.