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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(1) in The M.P. Van Upaj (Vyapar Viniyaman) Kastha Niyam, 1973

(1)On receipt of a complaint under sub-section (2) of Section 9 of the Act, the Officer holding an enquiry shall as soon as possible by serving a notice intimate the place, date and time fixed for holding the enquiry to the party or parties concerned.