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 18(3)] [Section 18] [Entire Act] State of Madhya Pradesh - Subsection Section 18(3)(iii) in The M.P. Motoryan Karadhan Rules, 1991 (iii)a cash receipt or a treasury challan of rupees twenty five in token of the payment of fee.