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 83(1)] [Section 83] [Entire Act] State of Tripura - Subsection Section 83(1)(b) in The Tripura Co-operative Societies Act, 1974 (b)the Registrar shall state in writing the grounds on which the costs are appointed.