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 2(1)] [Section 2] [Entire Act] State of Tripura - Subsection Section 2(1)(h) in Tripura Tribal Areas Autonomous District (Establishment of Village Committee) Act, 1994 (h)"Constituency" means a constituency as determined for election of members of a Village Committee under the provisions of this Act;