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 18] [Entire Act]

State of Gujarat - Subsection

Section 18(2) in Gujarat Panchayats (Amendment) Act, 1966

(2)in sub-section (2), for the words "three years" the words "four years" shall be substituted and shall be deemed always to have been substituted.