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 1] [Section 162] [Entire Act] State of Kerala - Subsection Section 162(3) in Kerala Panchayat Raj Act, 1994 (3)The number of members of each standing committee as decided by the Panchayat under sub-section (2) shall not be changed within the term of that Panchayat.