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 54] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 54(2) in Arunachal Pradesh Panchayat Raj Act, 1997

(2)Every Anchal Samiti shall, by the name of the Anchal Block for which it is constituted, be a body corporate having perpetual succession and a common seat with power to acquire, hold and dispose of property and to enter into contracts and shall by its corporate name sue and be sued:Provided that in case of creation of a new Anchal Samiti by bifurcation of any existing Anchal Samiti or Samitis this shall be resolved by not less than two third majority of total number of members of Anchal Samiti or Samitis concerned which shall duly be passed by the Zilla Parishad.