Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 102(2)] [Section 102] [Entire Act] State of Punjab - Subsection Section 102(2)(c) in Punjab Gram Panchayat Act, 1952 (c)who, without reasonable cause, absents himself for more than two consecutive months from the meetings of the Gram Panchayat, 4[*] 5[* * *] or Adalti Panchayat, as the case may be;