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 152] [Entire Act]

State of Tripura - Subsection

Section 152(4) in Tripura Panchayats Act, 1993

(4)An elected member of the Standing Committee shall hold office for a period of five years or for so long as he continues to be a member of Zilla Parishad, whichever is earlier.