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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(iii) in U.P. Zila Panchayats (Settlement of Dispute Relating to Membership) Rules, 1994

(iii)"returned candidate" means a person chosen as a member under clause (b) of sub-section (1) of Section 18 ;