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 160(5)] [Section 160] [Entire Act]

State of Bihar - Subsection

Section 160(5)(c) in The Bihar Panchayat Raj Act, 2006

(c)the persons vacating office on dissolution shall be eligible for re-election or re-nomination.