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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(1) in The M.P. Nikshepakon Ke Hiton Ka Sanrakshan Adhiniyam, 2000

(1)The State Government may, by notification, appoint any authority not below the rank of a Collector as Competent Authority.