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 26(2)] [Section 26] [Entire Act]

State of Madhya Pradesh - Subsection

Section 26(2)(c) in The M.P. Licensing Board (Electrical) Regulations, 1960

(c)If the licence remains suspended under sub-clause (b) for a continuous period of more than six months, it shall be treated as cancelled.