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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(e) in The M.P. State Road Transport Corporation Rules, 1962

(e)["Managing Director"] [Substituted by Notification No. 8-4-82-VIII, dated 26-12-1983] means a [Managing Director] [Substituted by Notification No. 8-4-82-VIII, dated 26-12-1983.] appointed under sub-section (1) of Section 14;