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 16A] [Entire Act] State of Tripura - Subsection Section 16A(5) in Tripura State Rifles Act, 1983 (5)The decision of the majority members shall be the decision of a Rifles Court in respect of every order or judgement to be passed by such court.