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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(a) in The M.P. Lokayukt Evam Up-Lokayukt Adhiniyam, 1981

(a)in respect of which a formal and public inquiry has been ordered under the Public Servants (Inquiries) Act, 1950 (No. 37 of 1950);