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 5] [Entire Act]

State of Punjab - Subsection

Section 5(5) in The Punjab Panchayati Raj Act, 1994

(5)If a general meeting or an extraordinary general meeting is not called as required by sub-sections (1) and (4), the Executive Officer of the Panchayat Samiti shall call such a meeting.