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 0] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(17) in The Maharashtra Project Affected Persons Rehabilitation Act, 1999

(17)"Village Panchayat" means a Village Panchayat established or deemed to have been established under the Bombay Village Panchayats Act, 1958;