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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(5) in The M.P. Farmers' Organisation Constitution Rules, 1999

(5)
(i)In case, a landholder has land in more than one Territorial Constituency of a Water Users' Area, the land holder shall opt for one constituency by giving a declaration as specified in Form "I" to the Authorised Officer.
(ii)In case no such option is exercised by the landholder, the Authorised Officer shall, allot his vote to the constituency in which the landholder holds the maximum extent of land; where such land held is the same in two constituencies any of the constituency may be allotted.