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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(6) in The M.P. Farmers' Organisation Constitution Rules, 1999

(6)The lists prepared under sub-rule (1) shall be revised six months before the commencement of the subsequent elections in accordance with the provisions of the Madhya Pradesh Farmers' Organisation Election Rules, 1999.