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 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(5) in Rajasthan Panchayati Raj (Transferred Activities) Rules, 2011

(5)No order/ sanction or authorization shall be issued without the signature of the Gram Sewak/ Block Development Officer/Chief Executive Officer/ Addl. Chief Executive Officer or Competent Officer, as the case may be.