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 176(2)] [Section 176] [Entire Act] State of Maharashtra - Subsection Section 176(2)(xliii) in The Maharashtra Village Panchayats Act, 1959 (xliii)under section 166, prescribing the manner in which auction shall be held;