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 9 in Gujarat Panchayats (Amendment) Act, 1965

9. Amendment of section 67 of Guj. VI of 1962.- In section 57 of the principal Act, in the proviso to sub-section (1), after the words "as such Chairman" the Words "unless he is re-elected as a Chairman of the co-operative society" shall be inserted.