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 17] [Entire Act]

State of Andhra Pradesh - Subsection

Section 17(3) in Andhra Pradesh Panchayat Raj (Reservation of Seats and Offices of Gram Panchayats, Mandal Parishads and Zilla Parishads) Rules, 2006

(3)The District Collector shall reserve ZPTCs for women as allocated under sub-rule (3) of Rule 16, out of the reserved and unreserved categories on the basis of the highest proportion of the population of women to the total population of ZPTCs concerned is the highest in the descending order.