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 123] [Entire Act]

State of Tripura - Subsection

Section 123(3) in Tripura Panchayats Act, 1993

(3)each territorial constituency will elect one member through direct election in the manner prescribed.