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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in The M.P. Sthaniya Nidhi Sampariksha Niyam, 1974

(2)Every requisition under Section 6 shall be signed and dated by the auditor who shall specify a reasonable period not being less than three days, within which it shall be complied with.