Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(2)] [Section 5] [Entire Act] State of Kerala - Subsection Section 5(2)(iv) in Kerala Conservation of Paddy Land and Wetland Act, 2008 (iv)Three representatives of farmers in the Panchayat/Municipality/Corporation to be nominated in such manner, as may be prescribed.