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 1] [Section 38] [Entire Act]

State of Punjab - Subsection

Section 38(2) in Punjab Panchayat Samitis and Zila Parishads Act, 1961

(2)Where a Panchayat Samiti requires any such officer as aforesaid to perform any duty or execute any work such officer shall, subject to any general or special order of the Government, perform such duty or execute such work.