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(5) in The M.P. Juvenile Justice (Care and Protection of Children) Rules, 2003

(5)A casual vacancy among the members may be filled by appointment of another member for the remaining period of tenure of the member in whose place the appointment is made.