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 4(3)] [Section 4] [Entire Act] State of Bihar - Subsection Section 4(3)(a) in Bihar Gram Panchayat (Appointment of Secretary, Rights and Duties) Rules, 2011 (a)Essential Qualification. - Passing Higher Secondary/ Intermediate or equivalent examination from recognized educational institution by Government.