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 79] [Entire Act]

State of Madhya Pradesh - Subsection

Section 79(3) in The M.P. Griha Nirman Mandal Adhiniyam, 1972

(3)The amount of compensation directed to be paid under sub-section (2) shall, if it be not paid forthwith, be recovered as if it were a fine imposed by the Magistrate on such person.