Section 27G(1) in The M.P. Bhumi Sudhar Yojana Adhiniyam, 1967
(1)Notwithstanding anything contained in the Madhya Pradesh Land Revenue Code, 1959 (No. 20 of 1959), the rights of owners in their holding shall for the purpose of giving effect to any scheme of consolidation affecting them, be transferable by exchange or otherwise and no person shall be entitled to object to or interfere with any transfer made for the said purpose.