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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in The M.P. Madhyastham Adhikaran Adhiniyam, 1983

(2)No person shall be appointed as Chairman of the Tribunal, unless he is or has been a Judge of a High Court.