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 234(3)] [Section 234] [Entire Act] State of Karnataka - Subsection Section 234(3)(c) in Karnataka Panchayat Raj Act, 1993 (c)[ require a duty to be performed within a specified period if a Zilla Panchayat has made default in the performance of any duty.] [Substituted by Act 29 of 1997 w.e.f. 20.10.1997.]