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 Rajasthan - Subsection

Section 5(1) in The Rajasthan Municipalities (Election) Rules, 1994

(1)The number of wards to be reserved for Scheduled Castes/Scheduled Tribes/Backward Classes and also for women shall be determined by the Officer, in accordance with the provisions of Act.