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 36(1)] [Section 36] [Entire Act] State of Chattisgarh - Subsection Section 36(1)(iii) in The Chhattisgarh Panchayat Raj Adhiniyam, 1993 (iii)holding a debenture or being otherwise concerned in any loan raised by or on behalf of the Panchayat;