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 West Bengal - Subsection

Section 2(n) in The West Bengal Panchayat Act, 1957

(n)"prescribed authority" means an authority appointed, by notification, for all or any of the purposes of this Act, by the State Government either generally or for a particular purpose;