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 122(3)] [Section 122] [Entire Act]

State of Madhya Pradesh - Subsection

Section 122(3)(c) in The M.P. Public Health Act, 1949

(c)flesh or meat brought into the local area by any person for immediate domestic consumption and not for sale :