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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(g) in M.P. Panchayat Services (Conduct) Rules, 1998

(g)"Panchayat Servant" means a person appointed to a Civil Service or Technical Service or other post in connection with the affairs of the Panchayat;