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 102(2)] [Section 102] [Entire Act] NCT Delhi - Subsection Section 102(2)(xxviii) in Delhi Panchayat Raj Act, 1954 (xxviii)the procedure to be observed in the making of bye-laws by the prescribed authority for Gaon Panchayats or by Gaon Panchayats or for Circle Panchayats;