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 4B(1)] [Section 4B] [Entire Act] State of Madhya Pradesh - Subsection Section 4B(1)(g) in The M.P. Griha Nirman Mandal Adhiniyam, 1972 (g)Two non-official members to be appointed by the State Government;