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 23(1)] [Section 23] [Entire Act] State of Tripura - Subsection Section 23(1)(b) in Tripura Public Demand Recovery Act, 2000 (b)the sum equal to 5% of the purchase money deposited under Clause (b) of Section 21, if the sale is set-aside.