Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 119] [Entire Act]

State of Tripura - Subsection

Section 119(2) in Tripura Municipal Act, 1994

(2)The Municipality at a meeting shall consider all the suggestions or objections received within a period of three months of the publication of such notice, and shall finally publish the declaration to confirm,modify or rescind the declaration.