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 13] [Entire Act]

State of Madhya Pradesh - Subsection

Section 13(a) in M.P. Adhivakta Kalyan Nidhi Adhiniyam, 1982

(a)be the chief executive authority of the Trustee Committee and be responsible for carrying out its decisions;