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 23] [Entire Act]

State of Madhya Pradesh - Subsection

Section 23(1) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973

(1)The Director may, on his own motion or if so required by. the State Government shall undertake a review and evaluations of the development plan.