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 57(8)] [Section 57] [Entire Act] State of Madhya Pradesh - Subsection Section 57(8)(c) in The Chit Funds (Madhya Pradesh) Rules, 1984 (c)The property shall be delivered to a person authorised by party to take possession on behalf of judgement creditor.