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 151] [Entire Act]

State of Kerala - Subsection

Section 151(1) in Kerala Panchayat Raj Act, 1994

(1)A Panchayat at nay level shall be deemed to be constituted only when the majority of the members are duty elected.