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 6(1)] [Section 6] [Entire Act] State of Tripura - Subsection Section 6(1)(f) in Tripura Tribal Areas Autonomous District (Establishment of Village Committee) Act, 1994 (f)he has been adjudged by a competent Court to be of unsound mind;