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 59A(6)] [Section 59A] [Entire Act]

State of Madhya Pradesh - Subsection

Section 59A(6)(ii) in The M.P. Co-Operative Societies Rules, 1962

(ii)The Chairman and Members shall be entitled to casual leave of thirteen days in a year.