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 19 in The M.P. Reorganisation Act, 2000

19. Amendment of the Scheduled Castes Order.

- On and from the appointed day. the Constitution (Scheduled Castes) Order, 1950, shall stand amended as directed in the Third Schedule.