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 145(6)] [Section 145] [Entire Act] State of Gujarat - Subsection Section 145(6)(c) in The Gujarat Panchayats Act, 1993 (c)a person who is not a member of the panchayat shall not be eligible to be Chairman of any committee.