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 7] [Entire Act]

State of Madhya Pradesh - Subsection

Section 7(11) in M.P. Farmers' Organisation Rules, 1999

(11)Publication of List of Works to be taken up. - (a) The lists of works to be taken up should he given wide publicity by means of display in the office of the Farmers' Organisation and other public places and institutions within the area.
(b)Along with the lists other particulars of works, estimates, values, and mode of execution should be given wide publicity; and
(c)If any member wishes to have access to any of the records relating to works to be taken up, he may do so on payment of the fee as fixed by the Farmers' Organisation.