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 145(7)] [Section 145] [Entire Act]

State of Gujarat - Subsection

Section 145(7)(c) in Gujarat Panchayats Act, 1961

(c)Any intimation given under clause (b) shall be final and irrevocable