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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(8) in The M.P. Bhiksha Vritti Nivaran Niyam, 1977

(8)Authorisation issued under sub-rule (7) shall be communicated to the District Magistrate, Chief Inspector and Superintendent concerned.