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 33] [Entire Act]

State of Madhya Pradesh - Subsection

Section 33(3) in The M.P. Society Registrikaran Adhiniyam, 1973

(3)The period specified in the order under sub-section (1) may, at the discretion of the State Government be extended from time to time :Provided that no such order shall remain in force for more than three years in the aggregate.