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 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(vii) in M.P. Farmers' Organisation Rules, 1999

(vii)if the overall transactions exceed Rs. 10 lakhs per annum, the Farmers' Organisation shall engage a Chartered Accountant for audit of accounts.