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 165(2)] [Section 165] [Entire Act] State of Tripura - Subsection Section 165(2)(lxvii) in The Tripura Co-operative Societies Act, 1974 (lxvii)prescribe the circumstances in which action may be taken by a co-operative land development bank against a mortgagor under sub-section (2) of Section 133;