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] [Entire Act]

State of Madhya Pradesh - Section

Section 6 in The M.P. Resettlement of Displaced Landholders (Land Acquisition) Rules, 1961

6.

No application received after the date specified for receiving applications under sub-rule (1) of Rule 4 shall be entertained.