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 150(2)] [Section 150] [Entire Act]

State of Tripura - Subsection

Section 150(2)(d) in Tripura Panchayats Act, 1993

(d)require a Panchayat Samiti, for the purpose of inspection or examination, to produce any books, records, correspondence and other documents.