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 283(1)] [Section 283] [Entire Act] State of Madhya Pradesh - Subsection Section 283(1)(n) in The M.P. Municipalities Act, 1961 (n)as a manufactory or place of business of any other kind from which offensive or unwholesome smell arise, or which may arise or which involve risk of fire;