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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(2) in The M.P. Krishi Upaj Mandi (Allotment of Land and Structure of Market Committee/board) Rules, 2005

(2)In case the allottee ceases to be the licensee of the Market Committee or his/its licence is cancelled by Market Committee, then his position to hold land/structure shall cease, in such situation, the allotment made in his favour shall terminate and the provisions of Rule 21 shall apply.