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 173] [Entire Act]

State of Kerala - Subsection

Section 173(1) in Kerala Panchayat Raj Act, 1994

(1)[***] [Omitted by Act 13 of 1999.]. It shall be the duty of the district panchayats to meet the requirements of the district panchayat area in respect of the matters enumerated in the Fifth Schedule.