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(4) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(4)Any Chairperson/Member may at any time resign by giving one month's notice in writing to the State Government.