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 3] [Section 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(1) in The M.P. Municipalities Act, 1961

(1)No election or [nomination] [Substituted by M.P. Act No. 12 of 1995.] under this Act shall be called into question except by a petition presented in accordance with the provisions of this section.