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 37E(3)] [Section 37E] [Entire Act] State of Madhya Pradesh - Subsection Section 37E(3)(v) in The Narcotic Drugs and Psychotropic Substances (Madhya Pradesh) Rules, 1985 (v)is an applicant to be adjudged an insolvent or is an undischarged insolvent;