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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(3) in The M.P. Rajya Mahila Ayog Adhiniyam, 1995

(3)An officer not below the rank of a Deputy Secretary to the Government of Madhya Pradesh shall be the Member Secretary of the Commission.