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(2)] [Section 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(2)(c) in The M.P. Shram Kalyan Nidhi Adhiniyam, 1982

(c)is in the opinion of the State Government acting in a manner prejudicial to the interest of the Board.