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 62(1)] [Section 62] [Entire Act] State of Assam - Subsection Section 62(1)(e) in Assam Panchayat (Constitution) Rules, 1995 (e)If the first child birth are triplets, then he/she shall not be removed from membership of Panchayati Raj Institutions (PM);