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 218] [Entire Act] State of Telangana - Subsection Section 218(3) in Telangana Panchayat Raj Act, 2018 (3)Any person who contravenes the provisions of subsection (1) or sub-section (2) shall be punishable with imprisonment which may extend to six months or with fine or with both.