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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(1) in The M.P. Farmers' Organisation Constitution Rules, 1999

(1)The Competent Authority for receiving the recall notice in respect of a Chairperson or a President or a Member of the Managing Committee by any Farmers' Organisation shall be the District Collector or an officer nominated by him.