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] [Entire Act]

State of Jharkhand - Section

Section 70 in Jharkhand Panchayat Raj Act, 2001

70. Reconsideration of matters finally disposed of by the Panchayat.

A matter finally disposed of by the Panchayat once shall not be reconsidered by it within a period of six months unless recorded consent of not less than three - fourth of its members, who are entitled to vote, with respect thereto has been obtained, or unless the prescribed Authority has given directions to reconsider the same.