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 16] [Entire Act]

State of Tripura - Subsection

Section 16(9) in Tripura Municipal Act, 1994

(9)The State Government may make rules providing for the removal of a member of a Standing Committee.Provided that a member may resign at any time by writing under his hand and addressed to the Chairperson of the Municipality.