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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(3) in M.P. Rights of Persons with Disabilities Rules, 2017

(3)The terms of the nominated members shall be for a maximum period of three years from the date on which they enter upon their office, but they may be nominated for one more term.