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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(a) in The M.P. Rajya Vitta Ayog Adhiniyam, 1994

(a)are, or have been, or are qualified to be appointed as Judges of a High Court; or