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] [Entire Act]

State of Madhya Pradesh - Section

Section 44 in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973

44. [ Leave of absence and appointment of acting Chairman and Vice-Chairman. [Substituted by M.P. Act No. 4 of 1983 (w.e.f. 19-11-1982).]

(1)The State Government may, grant leave of absence to the Chairman or the Vice-Chairman, subject to such terms and conditions as may be prescribed.
(2)[ Whenever the Chairman is granted leave of absence, the Vice-Chairman nominated by the Chairman and where the Chairman and the Vice-Chairman are granted leave, any other member appointed by the State Government shall act as Chairman.] [Substituted by M.P. Act No. 8 of 1996 (w.e.f. 17-4-1996).]