Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 112] [Entire Act] State of Arunachal Pradesh - Subsection Section 112(2) in Arunachal Pradesh Panchayat Raj Act, 1997 (2)The said electoral roll may if necessary, be divided into convenient parts which shall be numbered consecutively.