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 219(2)] [Section 219] [Entire Act] State of Gujarat - Subsection Section 219(2)(b) in The Gujarat Panchayats Act, 1993 (b)five per cent of the sum shall be paid into the State Equalisation Fund established under section 220: