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 35] [Entire Act]

State of Madhya Pradesh - Subsection

Section 35(2) in The M.P. Bhiksha Vritti Nivaran Adhiniyam, 1973

(2)Any inmate of a receiving centre or a certified institution who is aggrieved by any order passed by the Superintendent under this Act or the rules made thereunder may appeal against such order m the prescribed manner to the Chief Inspector.