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 34] [Entire Act]

State of Maharashtra - Subsection

Section 34(2) in The Maharashtra Village Panchayats Act, 1959

(2)The Upa-Sarpanch may resign his office by writing under his hand addressed to the Sarpanch. [* * *] [The words 'and his office shall thereupon become vacant' were deleted by Maharashtra 13 of 1975, Section 9.]