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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(3) in The Rajasthan Gram Dan Act, 1971

(3)The Executive Committee shall elect from amongst its members, a President to be known as the President of the Gram Sabha, who shall exercise such powers and discharge such duties as may be prescribed.