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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(d) in The M.P. Sthaniya Nidhi Sampariksha Adhiniyam, 1973

(d)"Director" means the Director, [Local Fund Audit] [Substituted by M.P. Act No. 20 of 1979.] appointed under Section 3 and includes an officer on whom powers of Director are conferred under sub-section (4) of the said section;