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 21A] [Entire Act]

State of Rajasthan - Subsection

Section 21A(i) in Rajasthan Municipalities Act, 2009

(i)not more than two seats each from the seats reserved for the Scheduled Castes, Scheduled Tribes Backward Classes or women in a Municipality shall be determined under this Section;