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 49] [Entire Act]

State of Tripura - Subsection

Section 49(3) in Tripura Municipal Act, 1994

(3)Each ward of a municipal area shall elect a member during the general election in accordance with the provisions of this Act and the rules made thereunder.