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 21(3)] [Section 21] [Entire Act]

State of Madhya Pradesh - Subsection

Section 21(3)(iii) in The M.P. Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993

(iii)[six months] [Substituted by M.P. Act No. 18 of 2007 (w.e.f. 4-7-2007).] from the dale on which previous motion of no-confidence was rejected.