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 3B] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3B(e) in The M.P. Municipal Corporation (Transfer of Immovable Property) Rules, 1994

(e)The construction of office building shall have to be completed within a period of one year from the date of execution of the lease of the land.