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(2)] [Section 86] [Entire Act] State of Manipur - Subsection Section 86(2)(b) in The Manipur Panchayati Raj Act, 1994 (b)require any Gram Panchayat or Zilla Parishad to furnish in return, plan, estimate, statement, account or statistics; and