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 258(2B)] [Section 258] [Entire Act] State of Madhya Pradesh - Subsection Section 258(2B)(i) in The M.P. Land Revenue Code, 1959 (i)the time within which, in the absence of any express provision, appeals or applications for revision may be filed;