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 38] [Entire Act]

State of Tripura - Subsection

Section 38(2) in Tripura Tribal Areas Autonomous District (Establishment of Village Committee) Act, 1994

(2)The District Council, may, by notification, exclude any street, bridge or drain from the operation of this Act or of any specified Section of this Act;Provided that, if the cost of the construction of the work shall have been paid from the Village Committee Fund, such work shall not be excluded from the operation of this Act or any specified Section of this Act except after consideration of the views of the Village Committee at a meeting.