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 17(2)] [Section 17] [Entire Act] State of Punjab - Subsection Section 17(2)(ii) in The Punjab Village Common Lands (Regulation) Rules, 1964 (ii)Each such applications shall be acknowledged and entered by the Panchayat in the Register to be maintained for the purpose by the Panchayat.