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 126(2)] [Section 126] [Entire Act]

State of Tripura - Subsection

Section 126(2)(b) in Tripura Panchayats Act, 1993

(b)in case of dissolution , before the expiry of a period of six months from the date of such dissolution :