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 2] [Entire Act]

State of Tripura - Subsection

Section 2(9) in Tripura Lokayukta Act, 2008

(9)"Minister" means a Minister of the Government of Tripura, and includes a Deputy Chief Minister, a Minister, a Minister of State, a Deputy Minister;