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 145] [Entire Act]

State of Madhya Pradesh - Subsection

Section 145(a) in The M.P. Irrigation Rules, 1974

(a)a person who has been adjudged by any competent Court to be of unsound mind;