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 5] [Entire Act]

State of Gujarat - Subsection

Section 5(6) in Gujarat Panchayats (Amendment) Act, 1962

(6)An associate member of the panchayat shall have the right to speak and otherwise take part in the proceedings of the panchayat but shall not be entitled to vote or to be a member of any committee constituted under section 111 or 113."