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 59A] [Entire Act]

State of Tripura - Subsection

Section 59A(3) in Tripura Municipal Act, 1994

(3)If any question arises as to whether a member of a municipality has become subject to disqualification under this section, the question will be referred for decision of the authority notified under sub-section (3) of section 58.