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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(3) in The M.P. Land Revenue Code, 1959

(3)A person shall not be qualified for appointment as a member of the Board unless he-
(a)is eligible for appointment as a Judge of the High Court; or
(b)has been a Revenue Officer, and has held, for at least five years, an office not lower in rank than that of a Collector.