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] [Entire Act]

State of Madhya Pradesh - Section

Section 51 in The M.P. Gram Panchayats (Accounts) Rules, 1999

51. Eligibility for Advance.

- No advance shall be made to any person unless the earlier advances made, if any, has been fully recovered/adjusted.