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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(29) in The M.P. General Clauses Act, 1957

(29)"Ordinance" means an Ordinance promulgated after the appointed day by the Governor under Article 213 of the Constitution;