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 24] [Entire Act]

State of Madhya Pradesh - Subsection

Section 24(2) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(2)Any member aggrieved by the resolution passed under sub-section (1) may appeal to the Arbitration Council within thirty days of the communication of such resolution.