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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(q) in The M.P. Prakoshtha Swamitva Adhiniyam, 2000

(q)"Majority" or "majority of apartment owners" means the apartment owners with fifty one percent, or more of the votes in accordance with the percentages assigned in the deeds of apartments for voting purposes;