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 20] [Entire Act]

State of Tripura - Subsection

Section 20(4) in Tripura Panchayats Act, 1993

(4)Not less than one third of the total number of offices of Pradhan of Gram Panchayat including the number of seats reserved for the Scheduled Castes and the Scheduled Tribes, shall be reserved for women in different Gram Panchayat in such manner as may be prescribed :Provided that the number of offices reserved under this Section shall be allotted by rotation to different Gram Panchayats in such manner as may be prescribed within the State.