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 47] [Entire Act]

State of Madhya Pradesh - Subsection

Section 47(1) in The M.P. Krishi Upaj Mandi (Mandi Nidhi Lekha Tatha Rajya Vipnan Sewa Kl Gathan Kl Riti Tatha Anya Vishaya) Niyam, 1980

(1)
(i)A register of deposit should be maintained in such form as may be prescribed by the Director and separate pages should be allotted for each class of deposits.
(ii)A certificate to the effect that the entries in the register are maintained up-to-date shall be recorded therein at the end of each quarter by the Secretary.