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 146(1)] [Section 146] [Entire Act]

State of Himachal Pradesh - Subsection

Section 146(1)(d) in The Himachal Pradesh Panchayati Raj Act, 1994

(d)if he without reasonable cause absents himself from more than half of the meetings convened within a period of six months; or