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 1A] [Entire Act]

State of Maharashtra - Subsection

Section 1A(4) in The Maharashtra Village Panchayats Act, 1959

(4)Any person elected under sub-section (3) shall be deemed to be duly elected at an election under this section.