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 110(2)] [Section 110] [Entire Act] State of Uttar Pradesh - Subsection Section 110(2)(viii) in The U.P. Panchayat Raj Act, 1947 (viii)the action to be taken on the occurrence of a vacancy in the executive committee, joint committee, any other committee [***] [Omitted 'and Nyaya Panchayat' by U.P. Act No. 6 of 2017.];