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] [Section 145] [Entire Act]

State of Madhya Pradesh - Subsection

Section 145(e) in The M.P. Irrigation Rules, 1974

(e)a person who has not paid any sum due by him under the Act for a period of three years or more.