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 1] [Section 213A(11)] [Section 213A] [Entire Act] State of West Bengal - Subsection Section 213A(11)(b) in The West Bengal Panchayat Act, 1973 (b)admit the petition wholly or in part and declare any member or members to be disqualified under sub-section (1) for being members of the Panchayat.