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 79] [Entire Act]

State of Tripura - Subsection

Section 79(1) in Tripura Panchayats Act, 1993

(1)Seats shall be reserved in the office of the Chairman of Panchayat Samiti for the Scheduled Castes and the Scheduled Tribes and the number of offices so reserved in the State shall bear, as nearly as may be, the same proportion to the total number of such offces as the population of the Scheduled Castes in the State or of the Scheduled Tribes in the State bears to the total population of the State.[Provided that in the event of non-availability of any elected member belonging to Scheduled Castes or as the case may be Scheduled Tribes, the reservation rotation for the office of Chairman will skip to next rotation.] [Inserted by The Tripura Panchayats (Second Amendment) Act, 1998, w.e.f 15.10.1998.]