Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(5)] [Section 20] [Entire Act] State of Madhya Pradesh - Subsection Section 20(5)(b) in The M.P. Municipalities Act, 1961 (b)set forth with sufficient particulars, the ground or grounds on which the election or [nomination] [Substituted by M.P. Act No. 12 of 1995.] called in question;