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 160] [Entire Act]

State of Kerala - Subsection

Section 160(1) in Kerala Panchayat Raj Act, 1994

(1)There shall be paid ["honorarium"] at such rate as may be prescribed to the President, the Vice-President and other elected members of Panchayat.