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 128] [Entire Act]

State of Tripura - Subsection

Section 128(5) in Tripura Panchayats Act, 1993

(5)The disqualification under sub-section (3) shall take effect from the date of the decision of the District Magistrate.