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 10] [Entire Act]

State of Tripura - Subsection

Section 10(2) in Tripura Town and Country Planning Act, 1975

(2)Members of Planning Authorities, except those nominated by local bodies as provided in Cl. (c) of sub-section (3) of S. 9, shall hold office at the pleasure of the State Government.