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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(6) in The M.P. Municipal Corporation (Transfer of Immovable Property) Rules, 1994

(6)As soon as the full amount of auction/offer is deposited by the highest bidder or the offer the security deposit of the remaining one bidder/offerer shall be refunded.