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 Kerala - Subsection

Section 2(xxxi) in Kerala Panchayat Raj Act, 1994

(xxxi)'President' or 'Vice-President' means the President or the Vice-President of a Village panchayat or block panchayat or district panchayat as the case may be;