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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(4) in The M.P. Vidyut Sudhar Adhiniyam, 2000

(4)The Chairperson or a Member may relinquish his office by giving, in writing to the State Government, notice of not less than three months.