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] [Entire Act]

State of Madhya Pradesh - Section

Section 42A in The M.P. Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993

42A. [ Power to appoint officers and staff and to assign duties and functions to them. [Inserted by M.P Act No. 26 of 1994 (w.e.f. 30-5-1994).]

(1)In the exercise of powers under Section 42, the State Election Commission may, in consultation with the State Government, appoint officers and members of staff for conducting elections to Panchayats.
(2)The State Election Commission may assign such duties and functions to officers and members of staff appointed under sub-section (1) and invest such officers and members of staff with such powers and in relation to such areas as it may deem necessary or consider fit in relation lo conduct of elections and matters connected therewith or incidental thereto.]