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 29(3)] [Section 29] [Entire Act] State of Madhya Pradesh - Subsection Section 29(3)(a) in The M.P. Forest (Contract) Rules, 1927 (a)to keep all sums already paid by the contractor as consideration or part consideration of the forest contract;