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 40A(3)] [Section 40A] [Entire Act] State of Chattisgarh - Subsection Section 40A(3)(i) in The Chhattisgarh Panchayat Nirvachan Niyam, 1995 (i)Sub-Divisional Officer (Revenue) in case of election of a Panch or Sarpanch of a Gram Panchayat;