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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(g) in The M.P. Bhiksha Vritti Nivaran Adhiniyam, 1973

(g)"Probation Officer" means an officer appointed to be a Probation Officer under sub-section (1) of Section 17;