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 59B] [Entire Act]

State of Tripura - Subsection

Section 59B(3) in Tripura Municipal Act, 1994

(3)If a member of the municipality remains absent for three consecutive meetings without permission of the Chairperson, his seat may be declared vacant.