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 17(5)] [Section 17] [Entire Act]

State of Madhya Pradesh - Subsection

Section 17(5)(b) in The M.P. Reorganisation Act, 2000

(b)consider all objections and suggestions which may have been received by it before the date so specified; and