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 141] [Entire Act] State of Karnataka - Subsection Section 141(5) in Karnataka Panchayat Raj Act, 1993 (5)During any vacancy in the Taluk Panchayat or any committee thereof, continuing members may act as if no vacancy had occurred.