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 21] [Entire Act]

State of Madhya Pradesh - Subsection

Section 21(3) in The M.P. Bhiksha Vritti Nivaran Niyam, 1977

(3)Four members shall form the quorum for the purpose of the meeting referred in clause (b) of sub-rule (1).