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 18(1)] [Section 18] [Entire Act] State of Gujarat - Subsection Section 18(1)(a) in Gujarat Panchayats (Amendment) Act, 1966 (a)for the words "three years" the words "four years" shall be substituted; and shall be deemed always to have been substituted.