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 13(3)] [Section 13] [Entire Act] State of Andhra Pradesh - Subsection Section 13(3)(c) in Andhra Pradesh Panchayat Raj Act, 1994 (c)No casual election shall be held to a Gram Panchayat within six months before the date on which the term of office of its members expires by efflux of time.