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 130] [Entire Act] State of Tripura - Subsection Section 130(3) in Tripura Panchayats Act, 1993 (3)The Sabhadhipati and Sahakari Sabhadhipati, subject to the provision of Section 135 and to their continuing as members, shall hold office for a period of five years.