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 13(1)] [Section 13] [Entire Act]

State of Madhya Pradesh - Subsection

Section 13(1)(i) in The M.P. Bhumi Vikas Rules, 1984

(i)a District Judge or Additional District Judge or a retired officer having not less than 5 years administrative experience as Collector or Additional Collector as the Chairman.