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 90] [Entire Act]

State of Bihar - Subsection

Section 90(2) in The Bihar Panchayat Raj Act, 2006

(2)Each territorial constituency shall directly elect one Panch in the manner prescribed under the provisions of this Act.