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 38] [Entire Act]

State of Madhya Pradesh - Subsection

Section 38(4) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(4)Any casual vacancy in the office of the director shall be filled in accordance with the provisions of the bye-laws and the director so elected shall hold office for the unexpired term of his predecessor.