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 68] [Entire Act]

State of Manipur - Subsection

Section 68(1) in The Manipur Panchayati Raj Act, 1994

(1)A Zilla Parishad shall have the power to acquire, hold and dispose of property and to enter into contracts:Provided that in all cases of acquisition or disposal of immovable property the Zilla Parishad shall obtain the previous approval of the Government.