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 176(5)] [Section 176] [Entire Act] State of Tripura - Subsection Section 176(5)(b) in Tripura Panchayats Act, 1993 (b)The electoral roll for each constituency shall be prepared and revised by the Electoral Registration Officer appointed under clause (a).