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 154(4)] [Section 154] [Entire Act] State of Punjab - Subsection Section 154(4)(c) in The Punjab Panchayati Raj Act, 1994 (c)to sign application to the Magistrate of competent jurisdiction for recovery of money claimable by the Panchayat Samiti;