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(6) in The M.P. Panchayat Nirvachan Niyam, 1995

(6)On receipt of the objections, if any, the Collector shall hold a summary inquiry into every objection and shall record his decision thereon.