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 65] [Entire Act]

State of Madhya Pradesh - Subsection

Section 65(1) in The M.P. Nagar Tatha Gram Nivesh Adhiniyam, 1973

(1)Every special area shall have a Special Area Development Authority consisting of,-
(a)a Chairman;
(b)one or more Vice-Chairman; and
(c)[ such number of members as the State Government may determine from time to time out of whom at least two shall be women to be appointed by the State Government.]