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 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(2) in The M.P. State Legal Services Authority Rules, 1996

(2)The following shall be ex-officio members of the District Authority-
(i)District Magistrate;
(ii)Superintendent of Police;
(iii)Chief Judicial Magistrate;
(iv)District Government Pleader, and
(v)[ the President. District Bar Association.] [Inserted by Notification No. 17 (E)-f8-97-XXI-B (II), dated 30-6-1998.]