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 200] [Entire Act] State of Tripura - Subsection Section 200(2) in Tripura Panchayats Act, 1993 (2)Any person, who contravenes the provisions of sub-section (1) shall be punishable with fine which may extend to one hundred rupees.