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 3(6)] [Section 3] [Entire Act] State of Madhya Pradesh - Subsection Section 3(6)(iv) in The M.P. Kashtha Chiran (Viniyaman) Niyam, 1984 (iv)Whether the person or company applying for the licence has been found guilty of forest offence of grave nature.