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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(22) in The Gujarat Panchayats Act, 1993

(22)"Secretary" means a secretary of a panchayat appointed or deemed to be appointed under this Act;