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 4] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4(xiii) in Andhra Pradesh Panchayats Extension to Scheduled Areas (PESA) Rules, 2011

(xiii)The Gram Sabha shall be involved in the identification and implementation of individual/community development programmes in the area of habitation.