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 31] [Entire Act]

State of Tripura - Subsection

Section 31(5) in Tripura Municipal Act, 1994

(5)The Chairperson-in-Council shall be collectively responsible to the Municipality, that is to say the Municipal Council.