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 182] [Entire Act]

State of Tripura - Subsection

Section 182(3) in Tripura Panchayats Act, 1993

(3)A member of the Parliament or of the Legislative Assembly of the State absenting himself from his place of ordinary residence in connection with his duties as such member shall not during the term of his office cease to be ordinarily resident therein merely by reason of his absence from that constituency.