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 6(11)] [Section 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(11)(v) in M.P. Nagreeya Nikay Samvida Shala Shikshak (Employment and Conditions of Contract) Rules, 2005

(v)The decision on objections shall be intimated in writing to the person concerned mentioning the reasons therefor.