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 24] [Entire Act]

State of Tripura - Subsection

Section 24(1) in Tripura Municipal Act, 1994

(1)The Chairperson of the Nagar Panchayat shall be the executive head of the Municipality and the Municipal Administration of the transitional Municipal area shall be under his control.