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 36(1)] [Section 36] [Entire Act] State of Madhya Pradesh - Subsection Section 36(1)(i) in The M.P. Panchayat Nirvachan Niyam, 1995 (i)in case of election of a panch or a Sarpanch of a Gram Panchayat, to the Sub-Divisional Officer (Revenue);