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 Himachal Pradesh - Subsection

Section 2(30) in The Himachal Pradesh Municipal Corporation Act, 1994

(30)"panchayat" means an institution of self-government (by whatever name called) constituted for rural areas under the Himachal Pradesh Panchayti Raj Act,1994;