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 1] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(21) in The M.P. General Clauses Act, 1957

(21)"Madhya Pradesh Act" means-
(a)an Act made after the appointed day by the Legislature of the State of Madhya Pradesh under the Constitution; or
(b)a law made after the date in exercise of the power of the Legislature of the State-
(i)by Parliament;
(ii)by the President or any other authority referred to in sub-clause (a) of Clause (1) of Article 357, under the Constitution,