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 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(2) in The M.P. Gram Sabha (Audit) Rules, 2001

(2)On receipt of the audit office report, the Audit Authority shall scrutinize the report and shall cause to register a case before Prescribed Authority, if necessary.