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 53] [Entire Act]

State of Madhya Pradesh - Subsection

Section 53(3) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(3)The inquiry shall be completed within a period of sixty days from the date of order of the inquiry :Provided that was the inquiry cannot be completed within a period of sixty days the reasons thereof shall be recorded in writing.