Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 47(5)] [Section 47] [Entire Act] State of Madhya Pradesh - Subsection Section 47(5)(ii) in The M.P. Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993 (ii)the Vice-President of the Janpad Panchayat or Zila Panchayat, is the case may be, shall be ex-officio Chairperson of the Education Committee; and