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 14(1)] [Section 14] [Entire Act] State of Madhya Pradesh - Subsection Section 14(1)(l) in The M.P. Bhumi Vikas Rules, 1984 (l)re-erection of portions of buildings damaged by earth-quake or other natural calamities, to the same extent and specifications as existed prior to such damage;