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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(2) in Copies of records Etc. Rules

(2)All applications rejected under sub-rule (1) shall be laid before the next meeting of the Council for approval of the Chief Municipal Officer's action.