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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(e) in The M.P. State Legal Services Authority Rules, 1996

(e)"Member" means the member of the State Authority appointed under clause (c) of sub-section (2) of Section 6 of the Act, or as the case may be;