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 12C(6)] [Section 12C] [Entire Act] State of Uttar Pradesh - Subsection Section 12C(6)(b) in The U.P. Panchayat Raj Act, 1947 (b)that the prescribed authority has failed to execute a jurisdiction so vested;