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 283] [Entire Act]

State of Kerala - Subsection

Section 283(1) in Kerala Panchayat Raj Act, 1994

(1)The Government may by notification [*] [Omitted by Act 7 of 1996.] and to any of the entries in the Schedules to this Act [*] [Omitted by Act 7 of 1996.]