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] [Entire Act]

State of Punjab - Section

Section 9 in The Punjab Village Common Lands (Regulation) Amendment Act, 1976

9. Amendment of Sections 15 of Punjab Act 18 of 1961.

- In section 15 of the Principal Act, in clause (h) of sub-section (2), between the words "a Panchayat" and "is issued", the words "sues or" shall be inserted.