Section 193A(1) in Gujarat Panchayats (Third Amendment) Act, 1963
(1)If a panchayat is satisfied-(a)Power certain sons panchayat permit.- that the person authorised to occupy any premises belonging to it (hereinafter referred to as "the panchayat premises") as tenant or otherwise has-(i)not paid rent lawfully due from him in respect of such premises for a period of more than two months, or(ii)sub-let, without the permission of the panchayat, the whole or any part of such premises, or(iii)acted in contravention of any of the terms, express or implied under which lie is authorised to occupy such premises, or(b)that any person is in unauthorised occupation of any panchayat premises, the panchayat may, notwithstanding anything contained in any law for the time being in force, by notice served (i) by post, or (ii) by affixing a copy of it on the outer door or some other conspicuous part of such premises, on (iii) in such other manner as may be prescribed, order that, that person as well as any other person who may be in occupation of the whole or any part of the premises, shall vacate them within one month of the date of service of the notice.