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(2) in The M.P. Lokayukt Evam Up-Lokayukt Adhiniyam, 1981

(2)[ A person shall not be qualified for appointment as,-
(a)Lokayukt, unless he has been a Judge of the Supreme Court [or Chief Justice or Judge of any High Court in India;]
(b)Up-Lokayukt, unless he is or has been a Judge of any High Court in India or has held the office of the Secretary to Government of India or has held any other post under the Central or a State Government carrying a scale of pay [which is not less than that of an Additional Secretary to Government of India] [Substituted by M.P. Act No. 24 of 2003 (w.e.f. 20-5-2003).] .]