Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 18(4)] [Section 18] [Entire Act] State of Tamilnadu - Subsection Section 18(4)(b) in Tamil Nadu Panchayats Building Rules, 1997 (b)For every 1,000 persons, there shall be a common children playground, a primary school, a community hall, a library and a recreation centre.