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 2] [Entire Act]

State of Telangana - Subsection

Section 2(xviii) in Telangana District Boards Act, 1955

(xviii)'Panchayat' means a Panchayat established under [the Hyderabad Village Panchayat Act, 1951] [Repealed by the Hyderabad Gram Panchayats Act, 1956 (Act XVII of 1956).];