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 17(1)] [Section 17] [Entire Act]

State of Madhya Pradesh - Subsection

Section 17(1)(h) in The M.P. Municipal Corporation Act, 1956

(h)has been dismissed from Government or municipal service on account of misconduct involving moral turpitude; [x x x] [Omitted by M.P. Act No. 59 of 1976.]