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 4] [Section 2] [Entire Act]

State of Punjab - Subsection

Section 2(g) in The Punjab Panchayati Raj Act, 1994

(g)"bye-laws" means bye-laws made by a Gram Panchayat, or a Panchayat Samiti or a Zila Parishad under this Act;