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 86] [Entire Act]

State of Madhya Pradesh - Subsection

Section 86(2) in The M.P. Reorganisation Act, 2000

(2)Every order made under this section shall be laid, before each House of Parliament.The First Schedule(See Section 8)