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 65(1)] [Section 65] [Entire Act] State of Tripura - Subsection Section 65(1)(a) in Tripura Municipal Act, 1994 (a)on the ground that the name of any person qualified to vote has been omitted from the electoral roll ; or