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 22] [Entire Act]

State of Madhya Pradesh - Subsection

Section 22(3) in M.P. Municipalities (Procedure for Conduct of Business) Rules, 2005

(3)The Presiding Officer may, after consulting with the Mayor/President, fix the date for making statement.