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 18] [Entire Act]

State of Madhya Pradesh - Subsection

Section 18(a) in The M.P. Lokayukt Evam Up-Lokayukt Adhiniyam, 1981

(a)any member of the judicial service who is under the administrative control of the High Court under Article 235 of the Constitution of India;