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 183(2)] [Section 183] [Entire Act] State of Gujarat - Subsection Section 183(2)(b) in Gujarat Panchayats Act, 1961 (b)that the cattle in respect of which the accused is convicted shall be forfeited to the State Government.