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 2(1)] [Section 2] [Entire Act] State of Tamilnadu - Subsection Section 2(1)(xi) in Tamil Nadu Panchayats (Elections) Rules, 1995 (xi)"Elector in relation to a Ward or Panchayat" means a person whose name is entered in the electoral roll of that Ward or Panchayat for the time being in force;