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] [Entire Act]

State of Tripura - Section

Section 131 in Tripura Panchayats Act, 1993

131. Reservation.

(1)Seats shall be reserved in the office of the Sabhadhipati for the Scheduled Castes and the Scheduled Tribes and the number of offices so reserved in the State shall bear, as nearly as may be. the same proportion to the total number of such offices as the population of the Schuduled Castes in the State or of the Scheduled Tribes in the State bears to the total population of the State.[Provided that in the event of non-availability of any elected member belonging to Scheduled Castes or as the case may be Scheduled Tribes, the reservation rotation for the office of Sabhadhipati will skip to next rotation.] [Inserted by the Tripura Panchayats(Second Amendment) Act, 1998, w.e.f 15. 10. 1998.]
(2)Not less than one-third of the total number of offices of Sabhadhipati in the State from each category reserved for persons belonging to the Scheduled Castes and the Scheduled Tribes and those which are unreserved, shall be reserved for women :Provided that the number of offices reserved under this Section shall be allotted by rotation to different Zilla Parishads in such manner as may be prescribed within the State.