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 12] [Entire Act]

State of Tripura - Subsection

Section 12(1) in Tripura Panchayats Act, 1993

(1)The Gram Panchayat shall consist of the following members -
(a)the members elected under section 17; and
(b)[ the members of the Panchayat Samiti from the constituency comprised from any part of the Gram as ex-officio members shall have no voting right in the meeting for election and removal of the Pradhan and Upa-Pradhan] [Substituted by The Tripura Panchayats(Second Amendment) Act, 1998,w.e.f 15.10.1998].