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 3C] [Entire Act]

State of Kerala - Subsection

Section 3C(a) in The Kerala Panchayat Buildings Rules, 2011

(a)by Government/Local Self Government Institutions or Government Institutions for a public purpose, fully owned by Government and or Local Self Government Institutions;