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 18] [Entire Act]

State of Tripura - Subsection

Section 18(3) in Tripura Panchayats Act, 1993

(3)The General Election to constitute a Gram Panchayat shall be completed.
(a)before the expiration of its duration specified in sub-section (1) ; and
(b)in case of dissolution, before the expiration of a period of six months from the date of its dissolution :
Provided that where the remainder of the period for which the dissolved Gram Panchayat would have continued is less than six months, it shall not be necessary to hold any election under this clause for constituting the Gram Panchayat for such period.