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 13] [Entire Act]

State of Punjab - Subsection

Section 13(4) in The Punjab Panchayati Raj Act, 1994

(4)[ The election of all excluding those persons whose election is deemed invalid under sub-section (2) shall again be notified by the State Government in the Official Gazette.] [Inserted by Punjab Act No. 4 of 2012, dated 21.5.2012]