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 1] [Section 2] [Entire Act]

State of Bihar - Subsection

Section 2(f) in The Bihar Panchayat Raj Act, 2006

(f)"Commission" means the State Election Commission constituted under Article 243-K read with Article 243-ZA of the Constitution of India;