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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(6) in The M.P. Panchayat Nirvachan Niyam, 1995

(6)Any adult inhabitant may, if he objects to anything contained in the statement affixed under sub-rule (5) submit his objection in writing to the Collector within seven days from the date of affixture of the statement.