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 33(2)] [Section 33] [Entire Act] State of Karnataka - Subsection Section 33(2)(b) in Karnataka Panchayat Raj Act, 1993 (b)if he is any other person, on conviction, be punished with imprisonment for a term which may extend to six months or with fine or with both.