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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(13A) in The U.P. Municipalities Act, 1916

(13A)[ "Panchayat" means a panchayat referred to in clause (f) of Article 243-P of the Constitution;] [Inserted by U.P. Act No. 12 of 1994.]