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 131] [Entire Act]

State of Assam - Subsection

Section 131(3) in Assam Panchayat Act, 1994

(3)The persons vacating office on dissolution shall be eligible for re-election or re-nomination.