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 108] [Entire Act]

State of Punjab - Subsection

Section 108(1) in The Punjab Panchayati Raj Act, 1994

(1)The Chairman and Vice-Chairman of a Panchayat Samiti shall be entitled to such allowances as may be prescribed.