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 37] [Entire Act]

State of Madhya Pradesh - Subsection

Section 37(1) in The M.P. Panchayat Nirvachan Niyam, 1995

(1)Any candidate may withdraw his candidature by delivering an application in Form 6 to the Returning Officer, on the date and by the hour appointed under clause (c) of Rule 28.