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 40A] [Entire Act] State of Madhya Pradesh - Subsection Section 40A(3) in The M.P. Krishi Upaj Mandi Adhiniyam, 1972 (3)[ If any casual vacancy occurs in the office of the President the State Government shall make interim arrangement.] [Inserted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).]