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 4] [Entire Act]

State of Punjab - Subsection

Section 4(ii) in Punjab Reservation for the Offices of Sarpanches of Gram Panchayats and Chairmen and Vice-Chairmen of Panchayat Samitis and Zila Parishads Rules, 1994

(ii)The remaining offices reserved for Scheduled Castes will be available to the Scheduled Castes irrespective [of the sex:] [Substituted 'of the sex.' by Notification No. G.S.R. 31/P.A.9/1994/Ss 12, 106, 169 and 227/Amd.(4)/2018, dated 24.5.2018 (w.e.f. 10.10.1994).]