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 31(2)] [Section 31] [Entire Act] State of Madhya Pradesh - Subsection Section 31(2)(a) in The Central Provinces Debt Conciliation Rules, 1933 (a)Those in which certificates under Section 15 have been issued......... 20 years.