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 166(3)] [Section 166] [Entire Act] State of Punjab - Subsection Section 166(3)(b) in The Punjab Panchayati Raj Act, 1994 (b)in case of dissolution, before the expiration of a period of six months from the date of such dissolution :