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 33(2)] [Section 33] [Entire Act]

State of Madhya Pradesh - Subsection

Section 33(2)(h) in The M.P. Shram Kalyan Nidhi Adhiniyam, 1982

(h)conditions subject to which the Board may appoint officers, clerical and executive staff under Section 17;