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 74] [Entire Act]

State of Tripura - Subsection

Section 74(2) in Tripura Panchayats Act, 1993

(2)The General Election to constitute Panchayat Samiti shall be completed-
(a)before the expiry of its duration specified in sub-section (1) of Section 73 ; 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 Panchayat Samiti would have continued is less than six months, it shall not be necessary to hold any election under this clause for constituting the Panchayat Samiti for such period.