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 Gujarat - Subsection

Section 2(5) in The Gujarat Panchayats Act, 1993

(5)"district" means a district constituted from time to time under the Land Revenue Code; except the area over which a district panchayat has no authority under section 6.