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(c) in The M.P. Municipal Corporation Contract Service (Condition of Appointment and Service) Rules, 2007

(c)"Appointing Authority" means Mayor-in-Council as specified by the order under sub-section (2-a) of Section 58 of the Act;