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 52] [Entire Act]

State of Tripura - Subsection

Section 52(1) in Tripura Municipal Act, 1994

(1)Every person who-
(a)is not less than 18 years of age on the qualifying date, and
(b)is ordinarily resident in a Municipal area :
shall be entitled to be registered in the electoral roll for the Municipal area.