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] [Entire Act]

State of Madhya Pradesh - Section

Section 14 in The M.P. Zila Panchayat (Business) Rules, 1998

14.

(a)An order by the President shall ordinarily be recorded in form of a note in continuation of any other not if any and shall be signed in full.
(b)President may write a minute of any case which comes before him under the rules;
(c)Every minute shall be recorded and shall be signed in full.