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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(a) in The M.P. Maa Sharda Devi Mandir Adhiniyam, 2002

(a)"Administrator" means the Administrator of the Mandir appointed under sub-section (1) of Section 16.