Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 157] [Entire Act] State of Tripura - Subsection Section 157(4) in Tripura Panchayats Act, 1993 (4)The State Government may appoint a Secretary, not below the rank of Senior Deputy Magistrate, for a Zilla Parishad on such terms and conditions as may be Prescribed.