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 27] [Entire Act]

State of Madhya Pradesh - Subsection

Section 27(5) in The M.P. Maa Sharda Devi Mandir Adhiniyam, 2002

(5)The order of the Tahsildar shall be in writing and shall contain the grounds on which he has passed the order.