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 49] [Entire Act]

State of Tripura - Subsection

Section 49(1) in Tripura Municipal Act, 1994

(1)The first general election of the Municipality of a municipal area newly constituted under this Act shall be held at such time as the State Government may determine.