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(9)] [Section 145] [Entire Act] State of Gujarat - Subsection Section 145(9)(b) in The Gujarat Panchayats Act, 1993 (b)(i)The term of the other committees constituted under sub-section (1), shall be two years and on the expiry of the term it shall be reconstituted: