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 12(2)] [Section 12] [Entire Act] State of Madhya Bharat - Subsection Section 12(2)(v) in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008 (v)the amount of dues and debts recoverable from him under clause (e) of sub-section (1) of Section 4;