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 42(2)] [Section 42] [Entire Act] State of Madhya Pradesh - Subsection Section 42(2)(f) in The M.P. Prakoshtha Swamitva Adhiniyam, 2000 (f)powers of a Civil Court which may be conferred on the Competent Authority under sub-section (2) of Section 34;