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 86(3)] [Section 86] [Entire Act] State of Punjab - Subsection Section 86(3)(ii) in Punjab Panchayat Samitis and Zila Parishads Act, 1961 (ii)five persons belonging to Scheduled Castes and Scheduled Tribes, if no such person becomes a member under clause (a) or clause (b):