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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(ii) in M.P. Industrial Relations Rules, 1961

(ii)if no such person is available, it shall be filled by appointing any person from the appropriate panel prepared under Rule 3.