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(1) in The M.P. Krishi Upaj Mandi (Mandi Samiti Ka Nirvachan) Rules, 1997

(1)Every market area shall be divided into ten constituencies for the purposes of clause (b) of sub-section (1) of Section 11 of the Adhiniyam, and for the purposes of clause (e) of sub-section (1) of Section 11, the whole market area shall be one constituency for traders representative.