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 22(2)] [Section 22] [Entire Act] State of Madhya Pradesh - Subsection Section 22(2)(d) in The M.P. Kashtha Chiran (Viniyaman) Adhiniyam, 1984 (d)the form in which, the officer to which and the dates on which returns shall be submitted under Section 8;