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 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(2) in The M.P. Temporary Postponement of Execution of Decrees Act, 1958

(2)No agriculturist shall in any case be liable to arrest or detention in a civil prison in execution of any such decree as is referred to in sub-section (1) during the period the notification remains in force.