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 79(2)] [Section 79] [Entire Act] State of Madhya Pradesh - Subsection Section 79(2)(xxviii) in The M.P. Krishi Upaj Mandi Adhiniyam, 1972 (xxviii)procedure for framing of bye-laws, their amendments or cancellation and for their previous and final publication;