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 219(3)] [Section 219] [Entire Act]

State of Gujarat - Subsection

Section 219(3)(b) in The Gujarat Panchayats Act, 1993

(b)25 per cent of the balance shall be distributed among the taluka panchayats; and