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 4(1)] [Section 4] [Entire Act] State of Tamilnadu - Subsection Section 4(1)(a) in Tamil Nadu Town Panchayat Establishment (Punishment and Appeal) Rules, 1988 (a)Recovery of the whole or a portion of any pecuniary loss caused to the Town Panchayat by negligence, fraud or breach of rules or orders;