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 8] [Entire Act]

State of Gujarat - Subsection

Section 8(3) in Gujarat Panchayats (Third Amendment) Act, 1963

(3)in sub-section (3), after the words "for being elected" where they occur for the second time, the words "or for being continued" shall be inserted.