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 33] [Entire Act]

State of Madhya Pradesh - Subsection

Section 33(3) in The M.P. Krishi Upaj Mandi Adhiniyam, 1972

(3)Notwithstanding anything contained in sub-section (1) but subject to the provision of sub-section (4), the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).] may, for reasons to be recorded in writing, by order suspend or cancel any licence granted or renewed by the Market Committee :Provided that no order under this sub-section shall be made without notice to the Market Committee.