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 90(1)] [Section 90] [Entire Act] State of Madhya Pradesh - Subsection Section 90(1)(iii) in The M.P. Vanijyik Kar Niyam, 1995 (iii)the authority before whom and the date on or before which a receipted challan shall be produced in proof of such payment, and